Gujarat High Court High Court

Jayantibhai vs State on 16 July, 2008

Gujarat High Court
Jayantibhai vs State on 16 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9071/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 9071 of 2005
 

In


 

FIRST
APPEAL No. 1412 of 1985
 

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

 

JAYANTIBHAI
PARSHOTTAM MULIYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YATIN SONI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
RULE SERVED BY DS
for Respondent(s) : 1, 
SERVED BY RPAD - (R) for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 16/07/2008 

 

ORAL
ORDER

Heard
the parties. Considering the facts and circumstance of the case,
sufficient cause is shown to allow this application. Accordingly,
this application is granted in terms of paragraph 4.2 of the
application. Office to amend the cause title of the appeal
accordingly. Rule is made absolute with no order as to costs.

Office
is directed place main First Appeal for hearing on 12th
August, 2008.

(K.S.Jhaveri,
J.)

/malek

   

Top