Gujarat High Court
Sarojben vs Baroda on 11 November, 2008
Gujarat High Court Case Information System
Print
CA/3040/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 3040 of 2005
In
SPECIAL
CIVIL APPLICATION No. 3296 of 1991
=========================================================
SAROJBEN
GIRISHCHANDRA DAVE - Petitioner(s)
Versus
BARODA
MUNICIPAL CORPORATION - Respondent(s)
=========================================================
Appearance
:
MR
RAMNANDAN SINGH for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1,
MR
PRANAV G DESAI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/11/2008
ORAL
ORDER
Heard
learned counsel for the respective parties. In view of the averments
made in the application, the same is allowed in terms of Paras-7(B) &
(C). Amendment to be carried out forthwith. The application stands
disposed of accordingly. Rule is made absolute.
The
main matter to be listed for hearing on 26.11.2008.
[K.
S. JHAVERI, J.]
Pravin/*
Top