Gujarat High Court High Court

Dilipkumar vs State on 9 November, 2011

Gujarat High Court
Dilipkumar vs State on 9 November, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4608/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

		CIVIL
APPLICATION - FOR AMENDMENT No. 4608 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4413 of 1992
 

With


 

SPECIAL
CIVIL APPLICATION No. 4413 of 1992
 

With


 

SPECIAL
CIVIL APPLICATION No. 10884 of 2009
 

With


 

SPECIAL
CIVIL APPLICATION No. 11925 of 2009
 

With


 

SPECIAL
CIVIL APPLICATION No. 7087 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 7088 of 2010
 

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


 

DILIPKUMAR
MANILAL PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RK MISHRA for
Petitioner(s) : 1, 1.2.1,1.2.2  
GOVERNMENT PLEADER for
Respondent(s) : 1, 
MR AS VAKIL for Respondent(s) : 2, 
None for
Respondent(s) : 3, 3.2.1,5 - 6, 6.2.1, 6.2.2, 6.2.3, 8, 8.2.1, 8.2.2,
8.2.3,8.2.4  
MR RN SHAH for Respondent(s) : 3.2.2, 3.2.3, 3.2.4,
3.2.5, 3.2.6, 3.2.7, 3.3.1,3.3.2  
MR JASHWANT M SHAH for
Respondent(s) : 4, 
- for Respondent(s) : 0.0.0
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 21/10/2010 

 

 
ORAL
ORDER

At
the request of Mr. JM Patel, learned advocate and with a view to
enable Mr. JM Patel, learned advocate to file application for
bringing legal heirs as per the statement made by Mr. Vakil, learned
advocate, matters are adjourned to 15.11.2010. Name of the
respondents as required for bringing legal heirs will be given by Mr.
Vakil, learned advocate and application will be moved on or before
15.11.2010.

(K.S.JHAVERI,
J.)

niru*

   

Top