Gujarat High Court High Court

Nandaben vs State on 3 March, 2010

Gujarat High Court
Nandaben vs State on 3 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CAO/8112/0091	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 811 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 3732 of 1999
 

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

 

NANDABEN
VAJESHINH CHAUHAN LEGAL HERIS - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPAK C RAVAL for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3  
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 03/03/2010 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application, Civil Application
is allowed in terms of para 3(b). Amendment to be carried out
forthwith. Main matter to come up on 19.03.2010.

(K.S.

JHAVERI, J.)

Divya//

   

Top