Gujarat High Court
Abdul vs Noorumiya on 8 April, 2011
Gujarat High Court Case Information System
Print
CA/4618/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 4618 of 2011
In
SPECIAL
CIVIL APPLICATION No. 2123 of 2011
=========================================================
ABDUL
AJIIJ ABDULHALIM PATHAN - Petitioner(s)
Versus
NOORUMIYA
MALEKMIYAN SINDHI - Respondent(s)
=========================================================
Appearance
:
MR
ANKIT Y BACHANI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
None
for Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7, 1.2.8, 1.2.9, 1.2.10, 1.2.11, 1.2.12,1.2.13
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/04/2011
ORAL
ORDER
Heard.
In view of the averments made in the application, Civil Application
is allowed in terms of para 5(B). Amendment to be carried out
accordingly.
Notice
to the newly added parties returnable on 04.05.2011.
(K.S.
JHAVERI, J.)
Divya//
Top