Gujarat High Court
Ahmed vs Commissioner on 19 March, 2010
Gujarat High Court Case Information System
Print
CA/4168/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4168 of 2009
In
SPECIAL
CIVIL APPLICATION No. 15994 of 2004
=========================================================
AHMED
SAEED MUHAMMADBHAI VOHRA & 7 - Petitioner(s)
Versus
COMMISSIONER
& 1 - Respondent(s)
=========================================================
Appearance
:
MR
MA KHARADI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8
GOVERNMENT PLEADER for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 19/03/2010
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is allowed
in terms of paragraph No.4(A). The applicant is permitted to bring on
record the heirs and legal representatives
of the petitioner
on record. The application stands disposed of accordingly.
The
main petition to be listed for final hearing on 06th May
2010.
(K.S.
Jhaveri, J)
Aakar
Top