Gujarat High Court High Court

Jikuba vs Executive on 24 February, 2011

Gujarat High Court
Jikuba vs Executive on 24 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1064/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1064 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 4166 of 2008
 

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

 

JIKUBA
AGARSANG PARMAR & 5 - Petitioner(s)
 

Versus
 

EXECUTIVE
ENGINEER, PUBLIC HEALTH SUB DIVISION - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KIRTIDEV R DAVE for
Petitioner(s) : 1 - 4, 4.2.1, 4.2.2,4.2.3 - 6.MR RAHUL K DAVE for
Petitioner(s) : 1 - 4, 4.2.1, 4.2.2,4.2.3 - 6. 
MR RITURAJ M MEENA
for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 24/02/2011 

 

 
ORAL
ORDER

Heard.

In view of the averments made in the application, the same is allowed
in terms of paragraph No. 8(B) and 8(BB). Necessary amendment be
carried out forthwith. The application stands disposed of
accordingly.

(K.S.JHAVERI,
J.)

niru*

   

Top