Gujarat High Court High Court

Jesa vs Jivraj on 21 July, 2011

Gujarat High Court
Jesa vs Jivraj on 21 July, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5615/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 5615 of 2011
 

In


 

SECOND
APPEAL No. 37 of 2011
 

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

JESA
BHOJA & 1 - Petitioner(s)
 

Versus
 

JIVRAJ
KADVA KHAT & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR RC SEJPAL for Petitioner(s)
: 1 - 2.MS AMRITA AJMERA for Petitioner(s) : 1 - 2. 
None for
Respondent(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1.2.1,
1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7 - 2. 
- for Respondent(s) :
3, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 21/07/2011 

 

 
 
ORAL
ORDER

Fresh
notice of rule to unserved
respondent No.3 returnable on 23rd
August, 2011.

Registry
to verify as to why rule has not been received back qua respondent
No.1/1-2.

(HARSHA
DEVANI, J.)

(ashish)

   

Top