Gujarat High Court High Court

Keshabhai vs State on 14 October, 2010

Gujarat High Court
Keshabhai vs State on 14 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12284/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12284 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 7631 of 2001
 

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


 

KESHABHAI
BECHARBHAI & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
Appearance : 
MR
MEHUL H RATHOD for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3 - 3. 
GOVERNMENT PLEADER for
Respondent(s) : 1 - 2. 
None for Respondent(s) : 3 - 4, 4.2.1,
4.2.2, 4.2.3, 4.2.4,4.2.5 - 6, 6.2.1, 6.2.2,6.2.3 - 7, 7.2.1, 7.2.2,
7.2.3,7.2.4  
MR RAJENDRA GADHAVI for Respondent(s) : 5.2.1
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 14/10/2010 

 

ORAL
ORDER

Leave
to amend the prayer clause.

Having
heard the learned Advocates appearing for the respective parties,
Civil Application is allowed in terms of paragraph No.5(A).
Mr.Gadhavi, learned Advocate appears for the legal heirs and
representatives of org. respondents No.4, 6 and 7. Amendment in the
cause-title of the main matter to be carried out. Main matter to fix
up for hearing on 28/10/2010.

Civil
Application is disposed of accordingly.

(K
S JHAVERI, J.)

sompura

   

Top