Gujarat High Court High Court

Pashchim vs Raghuvirsinh on 21 September, 2010

Gujarat High Court
Pashchim vs Raghuvirsinh on 21 September, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10290/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10290 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 9930 of 2002
 

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


 

PASHCHIM
GUJARAT VIJ CO.LTD. - Petitioner
 

Versus
 

RAGHUVIRSINH
JADEJA - Respondent
 

======================================
Appearance : 
MR
SP HASURKAR for the Petitioner. 
MR GM JOSHI for the
Respondent. 
====================================== 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 21/09/2010 

 

ORAL
ORDER

1. Rule.

Mr.G.M.Joshi, learned advocate waives service of notice of Rule on
behalf of proposed heirs of the original respondent.

2. The
present application has been preferred by the applicant original
petitioner permitting the applicant to bring on record legal heirs
and legal representative of original respondent – Raghuvirsinh
Jadeja.

3. Having
heard learned advocates appearing on behalf of the respective parties
and considering the fact that the present application is not
seriously opposed by Mr.G.M.Joshi, learned advocate appearing on
behalf of proposed heirs of original respondent, the present
application is allowed and prayer in terms of para 6(B) is granted.
Rule is made absolute to the aforesaid extent. No costs.

4. Registry
is hereby directed to amend the cause title of the main petition
accordingly at the earliest.

[M.R.SHAH,J]

*dipti

   

Top