Gujarat High Court
Sarlaben vs State on 23 July, 2008
Gujarat High Court Case Information System
Print
CA/8145/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 8145 of 2008
In
SECOND
APPEAL No. 111 of 2003
=========================================================
SARLABEN
VONODRAI SHAH W/0 VINODRAI JAMNADAS SHAH - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MS
SONAL D VYAS for
Petitioner(s) : 1,
1.2.1,
1.2.2,
1.2.3,
1.3.1,
1.3.2,
1.3.3,1.3.4
MR
HEMANT MAKWANA AGP for
Respondent(s) : 1,
None
for Respondent(s) : 2 - 3, 3.2.1,
3.2.3,
3.2.4,
3.2.5,
3.2.6,
3.2.7,3.2.8 -
4, 6,
MR
HARSHIT S TOLIA for
Respondent(s) : 3.2.2
- 4, 4.2.2,
4.2.3,
4.2.4,4.2.5 -
6, 6.2.2,
6.2.3,
6.2.4,
6.2.5,
6.2.6,
6.2.7,6.2.8
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 23/07/2008
ORAL
ORDER
RULE.
Mr. Hemant Makwana, learned AGP waives service of rule on behalf of
respondents nos. 1 ans 2 and Mr. Harshit Tolia, learned counsel
waives service of rule on behalf of the respondents nos.3 to 7.
Heard.
In view of the averments made in the application, the prayer made in
the application deserve to be granted and the same is hereby granted.
The learned counsel for the applicants shall carry out the amendment
accordingly.
The
Civil Application stands disposed of accordingly. Rule is made
absolute.
[K.S.
JHAVERI, J.]
/phalguni/
Top