Gujarat High Court High Court

State vs Bhavsinh on 17 September, 2010

Gujarat High Court
State vs Bhavsinh on 17 September, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3000/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 3000 of 2010
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 604 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 2103 of 1991
 

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

STATE
OF GUJARAT THROUGH THE SECRETARY - Petitioner(s)
 

Versus
 

BHAVSINH
JAYMAL - DECEASED THRO LEGAL HEIRS & 6 - Respondent(s)
 

=================================================
 
Appearance :
 

Mr.
Umesh Trivedi, ADDL GOVERNMENT
PLEADER for Petitioner(s) : 1, 
None for Respondent(s) : 1, 
NOTICE
UNSERVED for Respondent(s) : 2,4 - 6. 
NOTICE SERVED for
Respondent(s) : 3,
7, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 17/09/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

It
is stated that the petitioner filed a petition for substitution of
heirs of deceased respondent Nos. 4, 5 and 6. The petitioner would
also intend to file another petition for substitution of heirs of
deceased respondent No.2.

We,
accordingly, allow the petitioner to file a petition for substitution
of heirs of deceased respondent No.2.

Post
the matter along with the petition for substitution of heirs of
deceased respondent No.2 on 7th October 2010.

[S.J.

MUKHOPADHAYA, C.J.]

[ANANT
S. DAVE, J.]

(swamy)

   

Top