Gujarat High Court
Spl.Laq vs Ajitsinh on 23 June, 2009
Gujarat High Court Case Information System
Print
FA/137620/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1376 of 2009
To
FIRST
APPEAL No. 1381 of 2009
=================================================
SPL.LAQ
OFFICER - Appellant(s)
Versus
AJITSINH
SURSANGJI & 1 - Defendant(s)
=================================================
Appearance
:
GOVERNMENT
PLEADER for Appellant(s) : 1,
MR SUNIL K SHAH for Defendant(s) :
1,
NOTICE SERVED for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 23/06/2009
COMMON
ORAL ORDER
(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)
Mr.
Sejpal, learned AGP states that some of the respondent-claimants have
expired and, therefore, their heirs will have to be brought on
record.
The
hearing of this petition is, therefore, adjourned to 10.8.2009. In
the meantime, the appellants shall take necessary steps for bringing
on record the heirs of deceased respondents.
[M.S.Shah,
J.]
[K.M.Thaker,
J.]
Suresh*
Top