Gujarat High Court
Dilipkumar vs State on 9 November, 2011
Gujarat High Court Case Information System
Print
CA/4608/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 4608 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4413 of 1992
With
SPECIAL
CIVIL APPLICATION No. 4413 of 1992
With
SPECIAL
CIVIL APPLICATION No. 10884 of 2009
With
SPECIAL
CIVIL APPLICATION No. 11925 of 2009
With
SPECIAL
CIVIL APPLICATION No. 7087 of 2010
With
SPECIAL
CIVIL APPLICATION No. 7088 of 2010
=========================================================
DILIPKUMAR
MANILAL PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 7 - Respondent(s)
=========================================================
Appearance :
MR
RK MISHRA for
Petitioner(s) : 1, 1.2.1,1.2.2
GOVERNMENT PLEADER for
Respondent(s) : 1,
MR AS VAKIL for Respondent(s) : 2,
None for
Respondent(s) : 3, 3.2.1,5 - 6, 6.2.1, 6.2.2, 6.2.3, 8, 8.2.1, 8.2.2,
8.2.3,8.2.4
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,
- for Respondent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/10/2010
ORAL
ORDER
At
the request of Mr. JM Patel, learned advocate and with a view to
enable Mr. JM Patel, learned advocate to file application for
bringing legal heirs as per the statement made by Mr. Vakil, learned
advocate, matters are adjourned to 15.11.2010. Name of the
respondents as required for bringing legal heirs will be given by Mr.
Vakil, learned advocate and application will be moved on or before
15.11.2010.
(K.S.JHAVERI,
J.)
niru*
Top