Gujarat High Court
Bilkishjahan vs Dahya on 18 February, 2011
Gujarat High Court Case Information System
Print
CA/2165/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 2165 of 2011
In
SPECIAL
CIVIL APPLICATION No. 8729 of 2009
=========================================================
BILKISHJAHAN
W/O MOHAMMADSADIK & D/O HAFIZULLAMIYAN - Petitioner(s)
Versus
DAHYA
MOTI WAGRI & 11 - Respondent(s)
=========================================================
Appearance
:
MR
SS BELSARE for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 2, 2.2.1, 2.2.2,
2.2.3, 2.2.4,2.2.5 - 12, 12.2.7, 12.2.8, 12.2.9, 12.2.10,12.2.11
-
for Respondent(s) : 12.2.1, 12.2.2, 12.2.3, 12.2.4,12.2.5
- for
Respondent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/02/2011
ORAL
ORDER
In
view of the averments made in the application, the same is allowed in
terms of para8(A) and 8(B). Civil Application stands disposed of
accordingly.
The
office is directed to substitute the legal heirs accordingly.
(K.S.JHAVERI,
J.)
(ila)
Top