Gujarat High Court
Hiraba vs State on 6 September, 2010
Gujarat High Court Case Information System
Print
CA/9063/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 9063 of 2008
In
SPECIAL
CIVIL APPLICATION No. 13328 of 1994
=========================================================
HIRABA.
WD/O NATHUSINGH VAJESINGH & 6 - Petitioner(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance :
MR
PS PATEL for Petitioner(s) : 1 - 7.
MR PRANAV DAVE AGP for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 1 - 4,6 -
7.
UNSERVED-EXPIRED (N) for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 06/09/2010
ORAL
ORDER
Heard.
In view of the averments made in the application, more particularly
in para 4 of the application, the same is granted in terms of para 5
[A]. Registry is directed to amend the cause title accordingly. The
application stands disposed of. Main matter to come up for hearing on
01.10.2010.
[K.S.
JHAVERI, J.]
/phalguni/
Top