Gujarat High Court High Court

State vs Shobhnaben on 16 August, 2010

Gujarat High Court
State vs Shobhnaben on 16 August, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1057/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 1057 of 2010
 

In


 

SECOND
APPEAL No. 157 of 2009
 

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

 

STATE
OF GUJARAT THROUGH CHIEF SECRETARY & 4 - Petitioner(s)
 

Versus
 

SHOBHNABEN
ARVINDBHAI JANI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 5. 
None for Respondent(s) : 1,1.2.1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 03/02/2010 

 

 
 
ORAL
ORDER

The
application is taken out for amending the cause title as due to
inadvertence the cause title of the second appeal did not reflect the
name of heirs as though the heirs were brought on record. In the
judgment also, the same has not been reflected. The application is,
therefore, allowed. The amendment is to be carried out forthwith.

(S.R.BRAHMBHATT,J.)

Vahid

   

Top