Gujarat High Court High Court

Bava vs Sujata on 7 July, 2011

Gujarat High Court
Bava vs Sujata on 7 July, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11596/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11596 of
2009 
=========================================================

 

BAVA
BALDEVGAR SON OF LATE BAVA AMTHAGER - Petitioner(s)
 

Versus
 

SUJATA
RAY IO AND G.M.(F) & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
RULE
SERVED for
Petitioner(s) : 1,PARTY-IN-PERSON for Petitioner:1 
RULE SERVED for
Respondent(s) : 1 - 3. 
MR DP JOSHI for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

Date
: 07/07/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

The
petitioner in person is permitted to carry out the amendment within a
month.

List
on 23rd August, 2011.

[V.

M. SAHAI, J. ]

[G.

B. SHAH, J.]

Amit

   

Top