Gujarat High Court Case Information System
Print
CA/6244/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION NO. 6244 OF 2008
In
SPECIAL
CIVIL APPLICATION NO. 18320 OF 2003
======================================
PREMILABEN
CHHOTALAL ANANDPURA - Applicant(s)
Versus
STATE
OF GUJARAT & ANR. - Opponent(s)
======================================Appearance
:
Ms. Trusha Mehta for Ms. Sejal
K. Mandavia for Applicant(s).
Ms.
Asmita Patel, AGP for
Opponent(s).
======================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H. SHUKLA
Date
: 08/08/2008
ORAL
ORDER
Heard
Ms. Trusha Mehta for Ms. Sejal K. Mandavia, learned Advocate for the
applicant, and Ms. Asmita Patel, learned Assistant Government Pleader
for the opponent-State.
2. The
present Civil Application has been filed for bringing the heirs of
the deceased petitioner ? Chhotubhai T. Anandpura on the record of
the case.
3. By
consent, the present Civil Application for bringing the heirs of the
deceased petitioner is allowed. The learned Advocate for the
applicants is directed to carry out necessary amendment in the cause
title of the petition within a period of 15 days from today and serve
the amended copy to the other side.
[Rajesh
H. Shukla, J.]
kamlesh*
Top