Gujarat High Court Case Information System
Print
CA/4411/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 4411 of 2010
In
CIVIL APPLICATION No. 12496 of 2009
To
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 4413 of 2010
In
CIVIL APPLICATION No. 12507 of 2009
=========================================================
STATE
OF GUJARAT THROUGH SPL. LAND ACQUISITION OFFICER & 1 –
Petitioner(s)
Versus
HIRABEN
WIFE & 1 – Respondent(s)
=========================================================
Appearance
:
MR
UA TRIVEDI, ASST.GOVERNMENT PLEADER
for
Petitioner(s) : 1 – 2.
MR AV PRAJAPATI for Respondent(s) : 1,
1.2.1, 1.2.2, 1.2.3,1.2.4 – 2, 2.2.1, 2.2.2, 2.2.3,2.2.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 27/04/2010
ORAL
COMMON ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Leave
to amend.
Rule.
Mr.Prajapati, learned advocate, waives service of notice of Rule for
respondents.
The
application for bringing heirs and legal representatives on record is
allowed. Rule is made absolute.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top