Gujarat High Court High Court

Babiben vs Morbi on 18 March, 2010

Gujarat High Court
Babiben vs Morbi on 18 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13095/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13095 of 2009
 

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

BABIBEN
RAJABHAI W/O RAJABHAI MERUBHAI - Petitioner(s)
 

Versus
 

MORBI
MUNICIPALITY - Respondent(s)
 

=========================================
 
Appearance : 
MR
ANAND B GOGIA for
Petitioner(s) : 1,MR RB GOGIA for Petitioner(s) : 1,MR BB GOGIA for
Petitioner(s) : 1, 
NANAVATY ADVOCATES for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 18/03/2010 

 

 
 
ORAL
ORDER

Leave
to add State of Gujarat through Director of Pension as party
respondent. Notice to the newly added party returnable on 9th
April 2010. Direct service is permitted.

(K.S.

Jhaveri,J.)

mary//

   

Top