Gujarat High Court High Court

Atul vs State on 13 September, 2010

Gujarat High Court
Atul vs State on 13 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3226/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 3226 of 2010
 

In


 

CIVIL
APPLICATION No. 219 of 2006
 

In


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 219 of 2006
 

In


 

SPECIAL
CIVIL APPLICATION No. 1039 of 2000
 

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

 

ATUL
BANSILAL SHAH S/O DECD PUSHPABEN - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL H RATHOD for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
GOVERNMENT PLEADER
for Respondent(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 -
2, 2.2.2, 2.2.3, 2.2.4,2.2.5 - 4, 4.2.2, 4.2.3, 4.2.4, 4.2.5,4.2.6 -
7. 
None for Respondent(s) : 2, 4, 
RULE SERVED for Respondent(s)
: 4.2.1, 4.2.3, 4.2.4, 4.2.5,4.2.6 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/09/2010
 

ORAL
ORDER

Heard.

In view of the averments made in the application, the same is hereby
allowed in terms of paragraph 6(A). Necessary amendment be carried
out forthwith. The application stands disposed of accordingly.

(K.S.

Jhaveri, J)

Aakar

   

Top