Gujarat High Court High Court

Vinodbhai vs State on 15 July, 2011

Gujarat High Court
Vinodbhai vs State on 15 July, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7562/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 7562 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 884 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 9327 of 2006
 

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

 

VINODBHAI
RAMSANGJI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 26 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
ROMA I FIDELIS for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
27. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 15/07/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Counsel
for the petitioner sought for permission to delete some of the
respondents. Permission granted.

Notice
on the respondents.

Legal
heirs are directed to state as to why they be not substituted in the
Letters Patent Appeal in question.

Ms.

Krina Calla, learned AGP accepts and waives notice on behalf of
respondent nos. 1 and 2. Direct notice on the rest of the
respondents.

Post
the matter on 27th July, 2011.

[S.J.

MUKHOPADHAYA, CJ.]

[J.B.PARDIWALA,
J.]

pirzada/-

   

Top