Gujarat High Court
Babiben vs Morbi on 18 March, 2010
Gujarat High Court Case Information System
Print
SCA/13095/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13095 of 2009
=========================================
BABIBEN
RAJABHAI W/O RAJABHAI MERUBHAI - Petitioner(s)
Versus
MORBI
MUNICIPALITY - Respondent(s)
=========================================
Appearance :
MR
ANAND B GOGIA for
Petitioner(s) : 1,MR RB GOGIA for Petitioner(s) : 1,MR BB GOGIA for
Petitioner(s) : 1,
NANAVATY ADVOCATES for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/03/2010
ORAL
ORDER
Leave
to add State of Gujarat through Director of Pension as party
respondent. Notice to the newly added party returnable on 9th
April 2010. Direct service is permitted.
(K.S.
Jhaveri,J.)
mary//
Top