Gujarat High Court
Laxmiben vs Kishro on 10 October, 2011
Gujarat High Court Case Information System
Print
CA/10035/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 10035 of 2011
In
LETTERS
PATENT APPEAL No. 2352 of 2009
In
MISC.CIVIL APPLICATION No. 768 of 2008
=========================================================
LAXMIBEN
WD/O PREMCHAND CHANDERIA - Petitioner(s)
Versus
KISHRO
ZAVERCHAND MALDE & 6 - Respondent(s)
=========================================================
Appearance
:
MR
PREMAL R JOSHI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
MR KH BAXI for
Respondent(s) : 1 - 2.
None for Respondent(s) : 3.
MRS KRINA
CALLA, AGP for Respondent(s) : 4 -
7.
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 10/10/2011
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)
RULE
returnable on 30th November 2011. Learned advocate Mr.Baxi
waives service of notice of rule on behalf of respondent nos.1 and 2.
Learned AGP Mrs.Calla waives service of notice of rule on behalf of
respondent nos.4 to 7.
(A.L.Dave,
Acting CJ.)
(J.B.Pardiwala,
J.)
/moin
Top