Gujarat High Court
State vs Ramshi on 15 March, 2011
Gujarat High Court Case Information System
Print
CA/15220/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 15220 of 2010
In
CIVIL
APPLICATION No. 8569 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 2364 of 2009
=========================================================
STATE
OF GUJARAT THROUGH DY. COLLECTOR & SPECIAL LAND & 1 -
Petitioner(s)
Versus
RAMSHI
ARJAN - Respondent(s)
=========================================================
Appearance
:
MR
PRANAV TRIVEDI, AGP for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1,
RULE SERVED
for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MS.JUSTICE B.M.TRIVEDI
Date
: 15/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. The
present application is for bringing on record the legal heirs of the
deceased Arjanbhai Karsanbhai who has expired. The respondents are
served. None appears on their behalf.
2.
Considering the facts and circumstances, the applicant is permitted
to bring on record the legal heirs of deceased Arjanbhai Karsanbhai
as prayed in the Civil Application as well as in the First Appeal.
3. Application
allowed to the aforesaid extent. Rule made absolute accordingly.
(JAYANT
PATEL, J.)
(Ms.B.M.TRIVEDI,
J.)
jani
Top