Gujarat High Court High Court

Kanbi vs State on 18 July, 2008

Gujarat High Court
Kanbi vs State on 18 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/655320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 6553 of 2008
 

In


 

SECOND
APPEAL No. 250 of 1981
 

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

 

KANBI
JADAVJI LALJI LEGAL HEIR OF KANBI L HARJI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PV HATHI for
Petitioner(s) : 1, 
MS TRISHA PATEL, ASST GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 18/07/2008 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application and in view of the
fact that the application is within limitation, Civil Application is
allowed in terms of para 6(A). Title Clause to be amended
accordingly. Second Appeal is fixed for hearing on 06th
August 2008. Civil Application stands disposed of accordingly.

(K.S.

JHAVERI, J.)

Divya//

   

Top