Gujarat High Court
Jikuba vs Executive on 24 February, 2011
Gujarat High Court Case Information System
Print
CA/1064/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1064 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 4166 of 2008
=========================================================
JIKUBA
AGARSANG PARMAR & 5 - Petitioner(s)
Versus
EXECUTIVE
ENGINEER, PUBLIC HEALTH SUB DIVISION - Respondent(s)
=========================================================
Appearance
:
MR
KIRTIDEV R DAVE for
Petitioner(s) : 1 - 4, 4.2.1, 4.2.2,4.2.3 - 6.MR RAHUL K DAVE for
Petitioner(s) : 1 - 4, 4.2.1, 4.2.2,4.2.3 - 6.
MR RITURAJ M MEENA
for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/02/2011
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is allowed
in terms of paragraph No. 8(B) and 8(BB). Necessary amendment be
carried out forthwith. The application stands disposed of
accordingly.
(K.S.JHAVERI,
J.)
niru*
Top