Gujarat High Court High Court

Kanaiyalal vs G on 25 June, 2008

Gujarat High Court
Kanaiyalal vs G on 25 June, 2008
Bench: Anant S. Dave
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/2163/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2163 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 3096 of 1988
 

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


 

KANAIYALAL
KARSHANBHAI PATEL - Petitioner(s)
 

Versus
 

G
E B & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MUKESH H RATHOD for Petitioner(s) : 1, 
MS MAYA
DESAI for MR MD PANDYA for Respondent(s) :
1-3 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 25/06/2008 

 

 
 
ORAL
ORDER

Having
heard learned counsel for the parties and considering the averments
made on oath by the applicant, prayers made in para 3(A) and 3(B) are
granted. Accordingly, this Civil Application is allowed.

The
applicant-original petitioner is directed to amend the cause title of
the Special Civil Application No.3096 of 1988 and serve copy of the
amended petition to the original respondents.

Rule
is made absolute accordingly.
(ANANT S. DAVE, J.)

*pvv