Gujarat High Court High Court

Prakashraon vs Gandhidham on 8 September, 2010

Gujarat High Court
Prakashraon vs Gandhidham on 8 September, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10453/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 10453 of 2010
 

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


 

PRAKASHRAON
T - Petitioner(s)
 

Versus
 

GANDHIDHAM
SPINNING AND MANUFACTURING CO LTD & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BHARAT SHAH for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 08/09/2010 

 

 
ORAL
ORDER

Rule.

Shri Arpit Kapadia, learned advocate waives service of notice of Rule
on behalf of the respondent no.1.

Present application has been preferred by the applicant-original
heirs of original petitioner no.19 Devashi Kheraj Maheshbhai
permitting them to be joined as petitioners no. 19/1 to 19/7 in main
Special Civil Application No.14349 of 2006.

Having
heard the learned advocates for the parties and considering the
averments in the application, present application is allowed and
applicants are permitted to be joined as petitioners no. 19/1 and
19/7 in main Special Civil Application No.14349 of 2006 as legal
heirs and representatives of deceased Devashi Kheraj Maheshbhai. Rule
is made absolute to the aforesaid extent. Registry is directed to
amend the cause title of main petition accordingly.

(M.R.SHAH,
J.)

kaushik

   

Top