Gujarat High Court High Court

Jashbhai vs State on 25 January, 2010

Gujarat High Court
Jashbhai vs State on 25 January, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7044/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 7044 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 7530 of 2004
 

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


 

JASHBHAI
BHAILALBHAI PATEL & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

===================================
 
Appearance : 
MR
JAYESH M PATEL for Petitioner(s) : 1 - 2. 
GOVERNMENT PLEADER for
Respondent(s) : 1 - 2. 
DS AFF.NOT FILED (R) for Respondent(s) :
1, 
RULE SERVED BY DS for Respondent(s) : 2, 
MR HM PARIKH for
Respondent(s) : 3, 
=================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 25/01/2010 

 

 
ORAL
ORDER

Shri
HM Parikh, learned advocate for the original respondent No.3 has
stated at the Bar that by mistake and / or through oversight he has
waived service of notice of Rule on behalf of the proposed heirs. He
has requested that let the petitioner served the proposed heirs.
Under the circumstances, Registry to issue fresh notice of rule upon
the proposed heir of respondent No. 3 making it returnable on
5.2.2010. Direct service is permitted.

(M.R.SHAH,J.)

kaushik

   

Top