Gujarat High Court
Deputy vs Sumlabhai on 21 March, 2011
Gujarat High Court Case Information System
Print
CA/4051/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4051 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1079 of 2009
With
CIVIL
APPLICATION No. 4055 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 1083 of 2009
=========================================================
DEPUTY
COLLECTOR & 2 - Petitioner(s)
Versus
SUMLABHAI
TEJIYABHAI SANGAD ETC & 1 - Respondent(s)
=========================================================
Appearance
:
MS
MOXA THAKKAR, ASST. OVERNMENT PLEADER
for
Petitioner(s) : 1 - 3.
UNSERVED-EXPIRED (R) for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 21/03/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Legal heirs as
ordered in Civil Application Nos. 8715 to 8716 of 2010 are to be
impleaded as the party. Amendment to be carried out forthwith.
Office to issue
notice of Rule to the newly added parties returnable on 18th
April, 2011.
[JAYANT PATEL, J.]
[H.B. ANTANI, J.]
pirzada/-
Top