Gujarat High Court Case Information System
Print
CA/10290/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10290 of 2010
In
SPECIAL
CIVIL APPLICATION No. 9930 of 2002
======================================
PASHCHIM
GUJARAT VIJ CO.LTD. - Petitioner
Versus
RAGHUVIRSINH
JADEJA - Respondent
======================================
Appearance :
MR
SP HASURKAR for the Petitioner.
MR GM JOSHI for the
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 21/09/2010
ORAL
ORDER
1. Rule.
Mr.G.M.Joshi, learned advocate waives service of notice of Rule on
behalf of proposed heirs of the original respondent.
2. The
present application has been preferred by the applicant original
petitioner permitting the applicant to bring on record legal heirs
and legal representative of original respondent – Raghuvirsinh
Jadeja.
3. Having
heard learned advocates appearing on behalf of the respective parties
and considering the fact that the present application is not
seriously opposed by Mr.G.M.Joshi, learned advocate appearing on
behalf of proposed heirs of original respondent, the present
application is allowed and prayer in terms of para 6(B) is granted.
Rule is made absolute to the aforesaid extent. No costs.
4. Registry
is hereby directed to amend the cause title of the main petition
accordingly at the earliest.
[M.R.SHAH,J]
*dipti
Top