Gujarat High Court
Jigneshkumar vs State on 22 February, 2011
Gujarat High Court Case Information System
Print
LPA/2950/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2950 of 2010
In
SPECIAL
CIVIL APPLICATION No. 12362 of 2010
=========================================================
JIGNESHKUMAR
DEVJIBHAI KANSARA - Appellant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
RC KAKKAD for
Appellant(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 1 - 2.
MR HS MUNSHAW for
Respondent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 22/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Learned
Counsel for the appellant is allowed three weeks’ time to bring the
number of members of the family of the deceased, names and address of
sisters and daughters of and widow. He shall mention in the affidavit
whether the daughters or widow are in service or not and declare the
immovable property/properties as well as the exact amount due to
them. Matter is adjourned to 15.3.2011.
(V.M.Sahai,
J.)
Sreeram. (G.B.Shah,
J.)
Top