Gujarat High Court High Court

Divisional vs Ganpatsinh on 29 September, 2008

Gujarat High Court
Divisional vs Ganpatsinh on 29 September, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9188/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9188 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 5796 of 2008
 

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


 

DIVISIONAL
CONTROLLER - Petitioner(s)
 

Versus
 

GANPATSINH
MOKAMSINH CHAVDA & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MS
SEJAL K MANDAVIA for Petitioner(s) : 1, 
RULE NOT RECD BACK for
Respondent(s) : 1 - 2. 
MR TR MISHRA for Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 29/09/2008 

 

 
ORAL
ORDER

Looking
to the averments made in this matter, Civil Application deserves to
be allowed as having been not opposed. The application stands
allowed. Rule is made absolute. Heirs be brought on record.
Costs shall be cause in the petition.

(S.R.BRAHMBHATT,
J.)

vijay*

   

Top