Gujarat High Court High Court

Spl vs Karamshibhai on 19 July, 2011

Gujarat High Court
Spl vs Karamshibhai on 19 July, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12340/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12340 of 2010
 

In


 

FIRST
APPEAL No. 2528 of 2010
 

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


 

SPL.
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

KARAMSHIBHAI
AMRUTBHAI RABARI, SON - Respondent(s)
 

=========================================================
Appearance : 
MS
MOXA THAKKAR, AGP. for Petitioner(s) : 1 - 2. 
None for
Respondent(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1.2.1,
1.2.2,1.2.3
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 19/07/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application is for bringing legal heirs on record of deceased
Liluben Amrutbhai Rabari. The respondents are served but none appears
on their behalf. Considering the facts and circumstances, the
applicant is permitted to bring on record the legal heirs of the
deceased as prayed for in the application. The application is
disposed of accordingly.

Sd/-

(Jayant
Patel, J.)

Sd/-

(R.M.

Chhaya, J.)

M.M.BHATT

   

Top