Gujarat High Court
Divisional vs Ganpatsinh on 29 September, 2008
Gujarat High Court Case Information System
Print
CA/9188/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9188 of 2008
In
SPECIAL
CIVIL APPLICATION No. 5796 of 2008
=========================================================
DIVISIONAL
CONTROLLER - Petitioner(s)
Versus
GANPATSINH
MOKAMSINH CHAVDA & 1 - Respondent(s)
=========================================================
Appearance :
MS
SEJAL K MANDAVIA for Petitioner(s) : 1,
RULE NOT RECD BACK for
Respondent(s) : 1 - 2.
MR TR MISHRA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 29/09/2008
ORAL
ORDER
Looking
to the averments made in this matter, Civil Application deserves to
be allowed as having been not opposed. The application stands
allowed. Rule is made absolute. Heirs be brought on record.
Costs shall be cause in the petition.
(S.R.BRAHMBHATT,
J.)
vijay*
Top