Gujarat High Court High Court

State vs Rajnikuvarba on 17 October, 2011

Gujarat High Court
State vs Rajnikuvarba on 17 October, 2011
Author: A.L.Dave, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16315/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 16315 of 2010
 

In


 

CIVIL
APPLICATION No. 11258 of 2009
 

In
LETTERS PATENT APPEAL No. 2111 of 2009
 

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

 

STATE
OF GUJARAT & 2 - Petitioner(s)
 

Versus
 

RAJNIKUVARBA
HARICHANDRA JADEJA WD/O HARISHCHANDRASINH - Respondent(s)
 

=========================================================
 
Appearance
: 
MS.
KRINA CALLA, ASSTT. GOVERNMENT PLEADER
for
Petitioner(s) : 1 - 3. 
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 17/10/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)

Rule
returnable on 7.12.2011. Mr. Ankit Shah, learned Advocate appearing
on behalf of Mr. Y.N. Ravani waives service of notice of rule for
respondents Nos. 1/1 to 1/4. Notice be sent to the rest of the
respondents.

(A.L.

Dave, Actg. C.J.)

(J.B.

Pardiwala, J.)

*/Mohandas

   

Top