Gujarat High Court High Court

Bhavendra vs State on 16 October, 2008

Gujarat High Court
Bhavendra vs State on 16 October, 2008
Author: Mohit S. H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1217320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12173 of 2008
 

In


 

LETTERS
PATENT APPEAL No. 1377 of 1997
 

In


 

SPECIAL
CIVIL APPLICATION No. 3404 of
1983 
=========================================================


 

BHAVENDRA
H PARMAR & 13 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
GM JOSHI for Petitioner(s) : 1 - 2, 2.2.1, 2.2.2,
2.2.3, 2.2.4, 2.2.5, 2.2.6,2.2.7 - 3, 3.2.1, 3.2.2, 3.2.3, 3.2.4,
3.2.5,3.2.6 - 4, 4.2.1, 4.2.2,4.2.3 - 6, 6.2.1, 6.2.2,6.2.3 - 14. 
MS
NISHA PARIKH, AGP for Respondent(s) : 1, 
None for Respondent(s) :
2 - 3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	
	 
		 
		 
			 

             
			   and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 16/10/2008 
ORAL ORDER

(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)

RULE. Ms Nisha Parikh, learned
AGP waives service of Rule for respondent No.1.

The delay in filing the
application is condoned.

This application for bringing
on record the heirs of deceased appellant Bhavendra H. Parmar is
allowed in terms of prayer-6(A).

Rule is made absolute.

(MOHIT
S.SHAH,J.) (HARSHA N.DEVANI,J.)

mrpandya*

   

Top