Gujarat High Court Case Information System
Print
CA/11009/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11009 of 2006
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
BACHUBHAI
KACHRABHAI JADAV & 18 - Respondent(s)
=========================================================
Appearance
:
MS
REETA CHANDARANA, AGP for
Applicant
MS NAINA PANCHAL for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANIL R. DAVE
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 13/11/2006
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE ANIL R. DAVE)
Rule.
Service of rule is waived by Ms.Naina Panchal, learned advocate
appearing for the opponents.
This
is an application for bringing heirs of late Shri Laljibhai Naranbhai
Patel, who expired on 27th June, 2005, on record.
Heard
the learned advocates. Looking to the facts of the case, the delay
caused in filing of the application is condoned. The application is
granted in terms of paragraph 4(B) and 4(C). The application stands
disposed of as granted. Rule is made absolute with no order as to
costs.
[ANIL
R. DAVE, J.]
[HARSHA
DEVANI, J.]
parmar*
Top