Gujarat High Court High Court

Chandrakant vs State on 20 December, 2010

Gujarat High Court
Chandrakant vs State on 20 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14743/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 14743 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4413 of 1992
 

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

 

CHANDRAKANT
ATMARAM PATEL & 4 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JITENDRA M PATEL for
Petitioner(s) : 1 - 2, 2.2.1, 2.2.2,2.2.3 - 3, 3.2.1,3.2.2 - 4,
4.2.1, 4.2.2, 4.3.1, 4.3.2, 4.3.3,4.3.4 - 5, 5.2.2,5.2.3 - for
Petitioner(s) : 0.0.0  
GOVERNMENT PLEADER for Respondent(s) :
1, 
MR AS VAKIL for Respondent(s) : 2, 
MR RK MISHRA for
Respondent(s) : 3, 
NANAVATI ASSOCIATES for Respondent(s) : 3.2.1
 
MR RN SHAH for Respondent(s) : 3.2.2, 3.2.3, 3.2.4, 3.2.5, 3.2.6,
3.2.7, 3.3.1,3.3.2  
MR JASHWANT M SHAH for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 14/12/2010 

 

 
 
ORAL
ORDER

1. The
present Civil Application is filed for being impleading the heirs and
legal representatives of applicant Nos.4 and 4/1.

2. Rule.

Respective learned advocates waives service of rule.

3. Learned
advocate Mr.Patel states that no learned advocate is objecting to
this Civil Application as in some group of matters, some other
applications for bringing heirs on record are already allowed. This
application is allowed. It is clarified that allowing of this
application does not prejudicially affect the right of the
respondents to contend about heirship of the present applicants. Rule
is made absolute.

(RAVI
R.TRIPATHI,J)

pathan

   

Top