Gujarat High Court
State vs Shantaben on 23 August, 2010
Gujarat High Court Case Information System
Print
CA/5815/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5815 of 2010
In
CIVIL APPLICATION No. 9841 of 2009
In
FIRST APPEAL (STAMP NUMBER) No. 1365 of 2009
=========================================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
SHANTABEN
WIFE - Respondent(s)
=========================================================
Appearance
:
MR
KL PANDYA, AGP for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1,
RULE SERVED
for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,
1.2.8,1.2.9
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 23/08/2010
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE JAYANT
PATEL)
The
present application is for bringing on record the legal heirs of
deceased Patel Kashirambhai Nathalal.
Heard
Mr.K.L.Pandya, learned AGP for the State. The respondents are served,
nobody appears on their behalf.
In
view of the grounds stated in the application and the death
certificate produced, the applicant is permitted to bring the record
the legal heirs of deceased Patel Kashirambhai Nathalal as prayed in
the application.
The
application is allowed to the aforesaid extent. Rule is made
absolute.
(JAYANT
PATEL, J.)
(BANKIM
N.MEHTA, J.)
syed/
Top