Gujarat High Court High Court

Taraben vs State on 15 February, 2011

Gujarat High Court
Taraben vs State on 15 February, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16957/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 16957 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 9883 of 1992
 

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

 

TARABEN
D/O HARIRAM H JOSHI & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JITENDRA M PATEL for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8 - 3, 3.2.1, 3.2.2, 3.2.3,3.2.4  
Ms.Jirga Jhaveri, AGP
for Respondent(s) : 1, 
None for Respondent(s) : 2, 2.2.1, 2.2.2,
2.2.3, 2.2.4, 2.2.5,2.2.6 - 6, 6.2.1, 6.2.2, 6.2.3,6.2.4  
RULE
SERVED for Respondent(s) : 2.3.1, 2.3.2, 2.3.3, 2.3.4, 5.2.1,5.2.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 15/02/2011 

 

 
ORAL
ORDER

Heard
learned advocate for the petitioner and learned AGP Ms.Jhaveri for
the respondent no.1.

Though
notice of rule is served for the other respondents, nobody is present
either in person or through advocate.

Considering
the facts and circumstances of the case, this application is allowed
in terms of paragraph 14(A) and (B). Rule is made absolute.

(
M.D.Shah, J )

srilatha

   

Top