Gujarat High Court
Kishoresinh vs Bhaniben on 22 April, 2011
Gujarat High Court Case Information System
Print
CA/4981/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 4981 of 2011
In
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 265 of 2011
In
MISC.CIVIL APPLICATION No. 44 of 2011
======================================
KISHORESINH
JITENDRASINH DABHI - Petitioner
Versus
BHANIBEN
GALABHAI WD/O DECEASED GALABHAI SAVABHAI BHIL & 1 - Respondents
======================================
Appearance :
MR
PARTHIV A BHATT for the Petitioner.
None for Respondent(s) : 1,
1.2.1, 1.2.2, 1.2.3,1.2.4
GOVERNMENT PLEADER for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/04/2011
ORAL
ORDER
NOTICE
to the proposed heirs of original respondent No.1 i.e.
respondent Nos.1/1 to 1/4, making it returnable on 04/05/2011. To be
placed in the first board.
Direct
service is permitted.
[M.R.SHAH,J]
*dipti
Top