Gujarat High Court High Court

Natvarlal vs Purnimaben on 10 February, 2011

Gujarat High Court
Natvarlal vs Purnimaben on 10 February, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/847/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 847 of 2011
 

In


 

SECOND
APPEAL No. 15 of 2011
 

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

 

NATVARLAL
KHUSHALBHAI PARMAR - Petitioner(s)
 

Versus
 

PURNIMABEN
D/O DHANJIBHAI PARMAR & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJESH K SHAH for
Petitioner(s) : 1, 1.2.1,1.2.2  
MR NILESH A PANDYA for
Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 10/02/2011 

 

 
 


 

ORAL
ORDER

The
present application is filed by grand father of minor grand daughter
Vansita and being a father of deceased Dipakkumar Natvarlal Parmar.
In present application, visiting right for Vansita has been
preferred by grand father of minor Vansita.

Therefore,
issue notice to respondent returnable on 23/2/2011. Meanwhile, let
respondent if so desire may file affidavit in reply and serve
advance copy to applicant. Learned advocate Mr. Pandya waives
service of notice on behalf of respondent.

(H.K.RATHOD,
J)

asma

   

Top