Gujarat High Court High Court

Kantilal vs Competent on 28 June, 2010

Gujarat High Court
Kantilal vs Competent on 28 June, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6096/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 6096 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 1396 of 2009
 

In
CIVIL APPLICATION - FOR DIRECTION No. 3643 of
2009 
 
=============================================
 

KANTILAL
GOVINDBHAI PATEL & 5 - Petitioner(s)
 

Versus
 

COMPETENT
AUTHORITY & ADDITIONAL COLLECTOR & 8 - Respondent(s)
 

============================================= 
Appearance
: 
MR
KK TRIVEDI for Petitioner(s) : 1 - 6. 
None for Respondent(s) : 1,
3, 9, 
MR JASWANT K. SHAH AGP for Respondent(s) : 2, 
MR MP
PRAJAPATI for Respondent(s) : 4 -
8. 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 28/06/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

It
is stated that the 3rd respondent in Letters Patent Appeal
has died, which the appellant came to know on 18.04.2010. The legal
heirs of the 3rd respondents are already on record as 7th
and 8th respondents. Therefore, no further substitution
is required.

Heard
learned counsel for the State and we allow the applicant to delete
the name of the 3rd respondent from the cause title of
Letters Patent Appeal at his own risk. Civil Application stands
disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top