Gujarat High Court High Court

Lakhabhai vs State on 19 January, 2011

Gujarat High Court
Lakhabhai vs State on 19 January, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12676/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12676 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 13770 of 2006
 

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

LAKHABHAI
RAMJIBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 9 - Respondent(s)
 

=========================================
 
Appearance : 
MR
NV SOLANKI for
Petitioner(s) : 1, 
MS MANISHA NARSINGHANI, AGP for Respondent(s) :
1 - 3. 
NOTICE SERVED for Respondent(s) : 1, 4.2.1, 4.2.2, 4.2.3,
4.2.4, 4.2.5,4.2.6 - 6, 8, 10, 
MR KETAN A DAVE for Respondent(s) :
4, 
MR VD PARGHI for Respondent(s) : 5, 8, 
ABATED for
Respondent(s) : 7, 
RULE SERVED for Respondent(s) : 0.0.0
 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 19/01/2011 

 

ORAL
ORDER

Learned
Advocate for the petitioner is permitted to place on record affidavit
of direct service.

Present
application is filed by the applicant herein – original
petitioner for joining legal heirs of respondent no.4 on record as
respondent no.4 has expired.

Having
heard learned Advocates for the respective parties and taking into
consideration averments made in the application, present application
is allowed in terms of para 3(a). Rule is made absolute to the
aforesaid extent.

[M.D.Shah,
J.]

satish

   

Top