Gujarat High Court High Court

Gujarat vs Kusumben on 4 March, 2010

Gujarat High Court
Gujarat vs Kusumben on 4 March, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10939/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10939 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 6500 of 2008
 

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

 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
 

Versus
 

KUSUMBEN
D WAGHELA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARDIK C RAWAL for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) : 1.2.1,1.2.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 04/03/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Ms. Archana Patel on behalf of applicant. Rule is
served to respondent no. 1/1 and 1/2.

Considering
submission made by learned Ms. Patel, prayer made in this
application in para 3(B) supported with affidavit has been granted.
Accordingly, cause title of SCA is to be amended. The respondent
no. 1/1 and 1/2 are brought to notice as legal heirs and
representative of deceased.

Therefore,
present civil application is disposed of.

(H.K.RATHOD,
J)

asma

   

Top