Gujarat High Court High Court

Savitaben vs State on 14 July, 2010

Gujarat High Court
Savitaben vs State on 14 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1439/2010	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1439 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 2900 of 2009
 

 


 

For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE M.R. SHAH
 
=========================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			 it is to be circulated to the civil judge ?
		
	

 

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


 

SAVITABEN
WD/O RATILAL AMBALAL PATEL & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
Appearance : 
MR
AMIT V THAKKAR for
Petitioner(s) : 1 - 3. 
MR. SONI, AGP for Respondent(s) : 1, 
None
for Respondent(s) : 2, 
MR HS MUNSHAW for Respondent(s) : 3, 
MR
MTM HAKIM for Respondent(s) : 4 - 7. 
NOTICE UNSERVED for
Respondent(s) : 4.2.1, 4.2.2,4.2.3
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 14/07/2010 

 

 
ORAL
JUDGMENT

1. Present
application has been preferred by the applicants herein-original
petitioners for an appropriate order permitting the applicant to
bring the heirs of respondent no.4 on record of main Special Civil
Application.

2. Shri
MTM Hakim, learned advocate has stated at bar that he has
instructions to appear on behalf of proposed respondent no.4 and has
no objection if the present application is allowed. Under the
circumstances, present application is allowed. Present applicants

-original petitioners permitted to bring the heirs of respondent no.
4 on record of main Special Civil Application as respondent nos. 4/1
to 4/3. Rule is made absolute to the aforesaid extent. Registry is
directed to amend the cause title of main Special Civil Application
accordingly.

(M.R.SHAH,J.)

kaushik

   

Top