Gujarat High Court Case Information System
Print
CA/1933/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1933 of 2011
In
CIVIL
APPLICATION No. 14061 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 2503 of 2010
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
PASHIBEN
WD/O JETHALAL FULCHANDDAS PATEL & 2 - Respondent(s)
=========================================================
Appearance :
MS.
MOXA THAKKAR, AGP. for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1,
DELETED for
Respondent(s) : 1.2.1
RULE SERVED for Respondent(s) : 1.2.2,
1.2.3, 1.2.4,1.2.5
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 02/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. The
present application is to bring on record the legal heirs of the
deceased Jethalal Fulchanddas Patel. Mr. Yatin Soni, learned Advocate
states that he has instructions to appear for the legal heirs.
2.
Considering the facts and circumstances, the applicant is permitted
to bring on record legal heirs of deceased Jethalal Fulchanddas
Patel.
3.
The application is allowed to the aforesaid extent. Rule made
absolute.
Sd/-
(Jayant
Patel, J.)
Sd/-
M.M.BHATT
(R.M. Chhaya, J.)
Top