Gujarat High Court
Arunaben vs State on 25 August, 2008
Gujarat High Court Case Information System
Print
CA/9755/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 9755 of 2008
=========================================================
ARUNABEN
WD/O MAHENDRAGIRI MAHANT - Petitioner(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
TRILOK J PATEL for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.3.1, 1.3.2,1.3.3
MS
TRUSHA PATEL, AGP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/08/2008
ORAL
ORDER
Rule.
Learned AGP waives service of rule on behalf of the respondent. In
view of the averments made in the application, it is granted in terms
of paragraph 6 (i) of the application. Office is directed to amend
the cause title accordingly. Rule is made absolute accordingly with
no order as to costs.
First
Appeal to come up for final hearing on 10th October 2008.
(K.S.Jhaveri,
J.)
*malek
Top