Gujarat High Court High Court

Kesarben vs Fulba on 9 February, 2011

Gujarat High Court
Kesarben vs Fulba on 9 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12191/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12191 of 2009
 

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


 

KESARBEN
WD/O ISHWARPURI LALPURI & 1 - Petitioner(s)
 

Versus
 

FULBA
WD/O SHANKARPURI MOHANPURI & 34 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MB GANDHI for
Petitioner(s) : 1 - 2.MR CHINMAY M GANDHI for Petitioner(s) : 1 -
2. 
DS AFF.NOT FILED (R) for Respondent(s) : 1 - 6,8 - 11,13 - 21,
23,26 - 35. 
MR PRADEEP PATEL for Respondent(s) : 1,3 - 5,
5.2.2,5.2.3 - 8,10 - 11, 13.2.1,13.2.2 - 19, 21, 
NOTICE SERVED for
Respondent(s) : 2, 
RULE SERVED for Respondent(s) : 5.2.1,
5.2.2,5.2.3 - 7, 11, 13.2.1, 13.2.2, 15, 17,19 - 21, 26,28 - 31,
31.2.2,31.2.3 - 35. 
RULE SERVED BY DS for Respondent(s) : 9.2.1,
9.2.2, 9.2.3, 9.2.4, 12, 22,24 - 25. 
- for Respondent(s) : 0.0.0
 
- for Respondent(s) : 0.0.0,0.0.0  
- for Respondent(s) : 0.0.0
 
- for Respondent(s) : 0.0.0
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 09/02/2011 

 

 
 
ORAL
ORDER

31

Legal heirs are brought on record. Learned advocate Mr Gandhi has
stated that legal heirs are served and the matter is ready. To be
fixed for hearing on 10th
March 2011.

(K.S.Jhaveri,J.)

mary//

   

Top