Gujarat High Court High Court

State vs Bachubhai on 26 October, 2010

Gujarat High Court
State vs Bachubhai on 26 October, 2010
Author: Anil R. Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11009/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11009 of 2006
 

 
 
=========================================================

 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

BACHUBHAI
KACHRABHAI JADAV & 18 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
REETA CHANDARANA, AGP for
Applicant 
MS NAINA PANCHAL for
Respondents 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANIL R. DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 13/11/2006 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE ANIL R. DAVE)

Rule.

Service of rule is waived by Ms.Naina Panchal, learned advocate
appearing for the opponents.

This
is an application for bringing heirs of late Shri Laljibhai Naranbhai
Patel, who expired on 27th June, 2005, on record.

Heard
the learned advocates. Looking to the facts of the case, the delay
caused in filing of the application is condoned. The application is
granted in terms of paragraph 4(B) and 4(C). The application stands
disposed of as granted. Rule is made absolute with no order as to
costs.

[ANIL
R. DAVE, J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top