Gujarat High Court High Court

Vashntilal vs Chandrikaben on 31 March, 2011

Gujarat High Court
Vashntilal vs Chandrikaben on 31 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4040/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4040 of 2011
 

In


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 3031 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 27372 of 2006
 

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

 

VASHNTILAL
CHUNILAL BORSALIWALA & 1 - Petitioner(s)
 

Versus
 

CHANDRIKABEN
@ CHANDABEN WD/O JITENDRABHAI BACHUBHAI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BALRAM D JAIN for
Petitioner(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4,2.2.5  
None for
Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.3.1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 31/03/2011 

 

 
 
ORAL
ORDER

Inspite
of the order dated 10.03.2011, office objections are not removed.
Hence, dismissed for non-removal of office objections.

(K.S.JHAVERI,
J.)

niru*

   

Top