Gujarat High Court
Special Civil Application No. 438 … vs State Of Gujarat & 2 on 10 March, 2015
C/SCA/438/2015 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION NO. 438 of 2015
============================================================
====
VINODBHAI BABUBHAI SAKALIA....Petitioner(s)
Versus
STATE OF GUJARAT & 2....Respondent(s)
================================================================
Appearance:
MR AJ SHASTRI, ADVOCATE for the Petitioner(s) No. 1
================================================================
CORAM: HONOURABLE MS.JUSTICE HARSHA DEVANI
Date : 10/03/2015
ORAL ORDER
1. Leave to delete respondent No.3 from the array of the
respondents.
2. The learned advocate for the petitioner seeks permission
to bring on record the legal heirs referred to in the application
Exhibit-19 on the record of the case.
3. Permission as prayed for is granted. The cause-title be
amended accordingly.
4. Heard Mr. A. J. Shastri, learned advocate for the
petitioner.
5. After the cause-title is amended, Issue Notice
returnable on 24th March, 2015.
Direct service is permitted.
Page 1 of 2
C/SCA/438/2015 ORDER
(HARSHA DEVANI, J.)
zgs
Page 2 of 2