Gujarat High Court High Court

Gangaben vs Vyas on 17 June, 2011

Gujarat High Court
Gangaben vs Vyas on 17 June, 2011
Author: B.M.Trivedi,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5348/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 5348 of 2011
 

In


 

CIVIL
APPLICATION No. 12038 of 2010
 

In
CIVIL REVISION APPLICATION No. 1460 of 1996
 

With


 

CIVIL
APPLICATION No. 5349 of 2011
 

In
CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 414 of 2011
 

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

 

GANGABEN
W/D AMBALAL BECHARBHAI PATEL & 3 - Petitioner(s)
 

Versus
 

VYAS
RAMESHBHAI TULJASHANKER & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JAYRAJ CHAUHAN for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
None for
Respondent(s) : 1 - 2. 
RULE NOT RECD BACK for Respondent(s) :
1.2.1, 1.2.2,1.2.3 - 2, 2.2.2,2.2.3 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

 
 


 

Date
: 17/06/2011 

 

ORAL
ORDER

Since
the Rule issued to the respondents has not returned back, at the
request of learned advocate for the applicants, fresh Rule
be issued, returnable on 8th
July 2011. Direct service is permitted.

(BELA
TRIVEDI, J.)

jani

   

Top