Gujarat High Court High Court

Nagarpalika vs Modhia on 16 December, 2010

Gujarat High Court
Nagarpalika vs Modhia on 16 December, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9596/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9596 of 2010
 

In


 

CIVIL
APPLICATION No. 11559 of 2009
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2759 of 2008
 

To


 

CIVIL
APPLICATION No. 9598 of 2010


 

In


 

CIVIL
APPLICATION No. 11565 of 2009
 

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

 

NAGARPALIKA
DAHOD THROUGH SECRETARY - Petitioner(s)
 

Versus
 

MODHIA
PRAVIN RAMANLAL & 4 - Respondent(s)
 

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

 

 
Appearance
: 
MR
AJ SHASTRI for
Petitioner(s) : 1, 
None for Respondent(s) : 1,1.2.1 - 2,
4, 
GOVERNMENT PLEADER for Respondent(s) : 3, 
M/S TRIVEDI &
GUPTA for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 26/10/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

All
the applications are for bringing on record legal representatives of
the concerned deceased as stated in the applications.

It
appears that the proposed legal representatives are served, nobody
appears on their behalf.

Hence,
considering the facts and circumstances, legal representatives are
permitted to be joined as party in the concerned main First Appeals
as well as Civil Applications.

Applications
are allowed to the aforesaid extent.

[JAYANT
PATEL, J.]

[H.B.

ANTANI, J.]

pirzada/-

   

Top