Gujarat High Court
Gujarat vs Kusumben on 4 March, 2010
Gujarat High Court Case Information System
Print
CA/10939/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10939 of 2009
In
SPECIAL
CIVIL APPLICATION No. 6500 of 2008
=========================================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
Versus
KUSUMBEN
D WAGHELA - Respondent(s)
=========================================================
Appearance
:
MR
HARDIK C RAWAL for
Petitioner(s) : 1,
None for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 1.2.1,1.2.2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 04/03/2010
ORAL
ORDER
Heard
learned advocate Ms. Archana Patel on behalf of applicant. Rule is
served to respondent no. 1/1 and 1/2.
Considering
submission made by learned Ms. Patel, prayer made in this
application in para 3(B) supported with affidavit has been granted.
Accordingly, cause title of SCA is to be amended. The respondent
no. 1/1 and 1/2 are brought to notice as legal heirs and
representative of deceased.
Therefore,
present civil application is disposed of.
(H.K.RATHOD,
J)
asma
Top