Gujarat High Court High Court

Ahmed vs Commissioner on 19 March, 2010

Gujarat High Court
Ahmed vs Commissioner on 19 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4168/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4168 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 15994 of 2004
 

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

 

AHMED
SAEED MUHAMMADBHAI VOHRA & 7 - Petitioner(s)
 

Versus
 

COMMISSIONER
& 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MA KHARADI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8  
GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 19/03/2010
 

ORAL
ORDER

Heard.

In view of the averments made in the application, the same is allowed
in terms of paragraph No.4(A). The applicant is permitted to bring on
record the heirs and legal representatives
of the petitioner
on record. The application stands disposed of accordingly.

The
main petition to be listed for final hearing on 06th May
2010.

(K.S.

Jhaveri, J)

Aakar

   

Top