Gujarat High Court Case Information System
Print
CA/9898/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9898 of 2010
In
SPECIAL
CIVIL APPLICATION No. 346 of
2001
=========================================
SAKUBEN
WD/O LAHNUBHAI PAWAR SINCE DECEASED - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance
:
MR HM
JADEJA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,
1.2.8,1.2.9
MS TRUSHA K. PATEL, ASSTT. GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 27/08/2010
ORAL
ORDER
Rule.
Ms.
Trusha K. Patel, learned Assistant Government Pleader waives service
of notice of Rule on behalf of respondents.
1. It
is reported that though served, nobody has appeared on behalf of
respondent Nos.3 and 4 in the main petition.
2. Present
application has been preferred by the applicants proposed
petitioners permitting them to be joined as petitioner Nos.1/1 to 1/9
in the main petition as heirs and legal representatives of original
sole petitioner Lahnubhai Motibhai Pawar.
3. Having
heard learned advocates appearing on behalf of respective parties and
considering the averments made in the application, present
application is allowed and applicants are permitted to be joined as
petitioner Nos.1/1 to 1/9 as heirs and legal representatives of
original sole petitioner Lahnubhai Motibhai Pawar. Rule is made
absolute to the aforesaid extent.
4. Registry
is directed to amend the cause title of the main petition
accordingly.
(M.R.
Shah, J.)
*menon
Top