Gujarat High Court
Lakhabhai vs State on 19 January, 2011
Gujarat High Court Case Information System
Print
CA/12676/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12676 of 2007
In
SPECIAL
CIVIL APPLICATION No. 13770 of 2006
=========================================
LAKHABHAI
RAMJIBHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 9 - Respondent(s)
=========================================
Appearance :
MR
NV SOLANKI for
Petitioner(s) : 1,
MS MANISHA NARSINGHANI, AGP for Respondent(s) :
1 - 3.
NOTICE SERVED for Respondent(s) : 1, 4.2.1, 4.2.2, 4.2.3,
4.2.4, 4.2.5,4.2.6 - 6, 8, 10,
MR KETAN A DAVE for Respondent(s) :
4,
MR VD PARGHI for Respondent(s) : 5, 8,
ABATED for
Respondent(s) : 7,
RULE SERVED for Respondent(s) : 0.0.0
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 19/01/2011
ORAL
ORDER
Learned
Advocate for the petitioner is permitted to place on record affidavit
of direct service.
Present
application is filed by the applicant herein – original
petitioner for joining legal heirs of respondent no.4 on record as
respondent no.4 has expired.
Having
heard learned Advocates for the respective parties and taking into
consideration averments made in the application, present application
is allowed in terms of para 3(a). Rule is made absolute to the
aforesaid extent.
[M.D.Shah,
J.]
satish
Top