Gujarat High Court High Court

Atul vs State on 21 September, 2010

Gujarat High Court
Atul vs State on 21 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/219/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 219 of 2006
 

In


 

SPECIAL
CIVIL APPLICATION No. 1039 of 2000
 

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


 

ATUL
BANSILAL SHAH S/O DECD PUSHPABEN - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
Appearance : 
MR
MEHUL H RATHOD for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
GOVERNMENT PLEADER
for Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 1,6 -
7. 
None for Respondent(s) : 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5,
4, 4.2.1, 4.2.2, 4.2.3, 4.2.4, 4.2.5,4.2.6  
RULE UNSERVED for
Respondent(s) : 3,
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 21/09/2010 

 

ORAL
ORDER

Issue
fresh notice of Rule to the newly added party as well as unserved
respondent nos.3 & 5, returnable on 11.10.2010. Direct service
permitted.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top