Gujarat High Court High Court

Ganpatbhai vs State on 25 November, 2010

Gujarat High Court
Ganpatbhai vs State on 25 November, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12724/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12724 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 6934 of 1999
 

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

 

GANPATBHAI
- LEGAL HEIRS OF DECEASED SAVITABEN & 3 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VISHWAS K SHAH for
Petitioner(s) : 1 - 4. 
MS MANISHA NARSINGHANI, AGP for
Respondent(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 - 6. 
MR
PJ VYAS for Respondent(s) : 5 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 22/11/2010 

 

ORAL
ORDER

1. Rule
was issued by this Court on 20.10.2010 returnable today.

2. Learned
Assistant Government Pleader Ms. Manisha Narsinghani points out that
the applicants have not mentioned anything except bare name, without
the name of father/ husband in the cause title. Besides that, in para
4 also, names are mentioned like that.

2.1. Learned
Assistant Government Pleader invited attention of the Court to a
death certificate, a copy of which is produced at Annexure-‘A’,
which mentions the name of the deceased only as ‘Savitaben’. This is
too vague a certificate. Therefore, the application is dismissed.
Rule is discharged.

2.2. However,
with a view to see that no injustice is caused to the applicants,
liberty is granted to file a fresh application with the same
relief(s) after getting proper documents.

(RAVI
R.TRIPATHI, J.)

omkar

   

Top