Gujarat High Court High Court

Appearance : vs Notice on 5 April, 2011

Gujarat High Court
Appearance : vs Notice on 5 April, 2011
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1481/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION  No. 1481 of 2011
 

In


 

CIVIL
APPLICATION No. 11848 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2572 of 2009
 

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


 

GUJARAT
STATE ROAD TRANSPORT CORPORATION 

 

Versus
 

LAXMANBHAI
VASHRAMBHAI KHUNT THRO' LEGAL HEIRS MINOR HITESH & ORS
 

=========================================
 
Appearance : 
MS.
ASHLESHA PATEL FOR MRS VASAVDATTA BHATT
for  Applicant  
NOTICE
SERVED for Respondent(s) : 1 - 2, 2.2.2, 2.2.3, 2.2.4, 2.2.5, 2.2.6,
2.2.7,2.2.8  
None for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 05/04/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1 The
respondents are served. Nobody appears on their behalf. Considering
the facts and circumstances, it appears that, the deceased Jayaben
Laxmanbhai Khunt has expired and the death certificate is produced on
record. Hence, the legal heirs of deceased Jayaben Laxmanbhai Khunt,
as prayed for in the application, are permitted to be brought on
record. Application is allowed accordingly to the aforesaid extent

(JAYANT
PATEL, J.)

(H.B.ANTANI,
J.)

pnnair

   

Top