Gujarat High Court
State vs Rajnikuvarba on 17 October, 2011
Gujarat High Court Case Information System
Print
CA/16315/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 16315 of 2010
In
CIVIL
APPLICATION No. 11258 of 2009
In
LETTERS PATENT APPEAL No. 2111 of 2009
=========================================================
STATE
OF GUJARAT & 2 - Petitioner(s)
Versus
RAJNIKUVARBA
HARICHANDRA JADEJA WD/O HARISHCHANDRASINH - Respondent(s)
=========================================================
Appearance
:
MS.
KRINA CALLA, ASSTT. GOVERNMENT PLEADER
for
Petitioner(s) : 1 - 3.
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 17/10/2011
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)
Rule
returnable on 7.12.2011. Mr. Ankit Shah, learned Advocate appearing
on behalf of Mr. Y.N. Ravani waives service of notice of rule for
respondents Nos. 1/1 to 1/4. Notice be sent to the rest of the
respondents.
(A.L.
Dave, Actg. C.J.)
(J.B.
Pardiwala, J.)
*/Mohandas
Top