Gujarat High Court High Court

Legal vs State on 9 November, 2011

Gujarat High Court
Legal vs State on 9 November, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7141/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 7141 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 5597 of 2011
 

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


 

LEGAL
HEIRS OF DECEASED GULABBEN JETHABHAI & 1 - Petitioners
 

Versus
 

STATE
OF GUJARAT - THROUGH PRINCIPAL SECRETARY & 8 - Respondents
 

=================================================
 
Appearance : 
MR
R.K.MANSURI for Petitioners : 1 - 2. 
GOVERNMENT PLEADER for
Respondent : 1, 
RULE SERVED BY DS for Respondents : 1 -
9. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 09/11/2011 

 

 
 
ORAL
ORDER

Rule
was issued on 7/7/2011. Though served none appears. Civil application
is allowed. Cause title of the main petition be amended accordingly,
forthwith. Rule made absolute. No costs.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top