Gujarat High Court
Executive vs Ganeshbhai on 20 June, 2008
Bench: Bhagwati Prasad
CA/4309/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR BRINGING HEIRS No. 4309 of 2008 In FIRST APPEAL No. 1100 of 2008 and CIVIL APPLICATION - FOR BRINGING HEIRS No. 4310 of 2008 In FIRST APPEAL No. 1102 of 2008 ========================================================= EXECUTIVE ENGINEER & 1 - Petitioner(s) Versus GANESHBHAI VELABHAI - Respondent(s) ========================================================= Appearance : Mr. Dipen Desai, AGP for Petitioner(s) : 1 - 2. None for Respondent(s) : 1, RULE SERVED BY DS for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 ========================================================= CORAM : HONOURABLE MR.JUSTICE BHAGWATI PRASAD Date : 20/06/2008 ORAL ORDER
These
applications have been filed for bringing heirs on record. Though
notice of rule has been served on the respondents, none appears on
behalf of the respondents. These applications are allowed. The
Assistant Government Pleader is permitted to amend the cause title of
the First Appeals with a fresh cause title of the legal heirs. Rule
is made absolute accordingly.
(BHAGWATI
PRASAD, J)
(pkn)