Gujarat High Court High Court

Special vs Bhuriben on 12 August, 2010

Gujarat High Court
Special vs Bhuriben on 12 August, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9166/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 9166 of 2010
 

In


 

CIVIL
APPLICATION No. 6224 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 389 of 2009
 

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

 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

BHURIBEN
DANAJI THAKORE & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NJ SHAH, AGP   for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4,1.2.5 - 2, 2.2.1, 2.2.2,2.2.3 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 12/08/2010 

 

ORAL
ORDER

Having
heard the learned AGP, Mr.N.J.Shah and having regard to the facts and
circumstances, this application filed for bringing on record the
legal heirs of deceased respondent is allowed as prayed for.
Necessary amendment be carried out.

(M.D.SHAH,J.)

radhan

   

Top