Gujarat High Court
Zanabibi vs Mustufa on 14 July, 2011
Gujarat High Court Case Information System
Print
CA/7478/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 7478 of 2011
In
SECOND
APPEAL No. 171 of 1991
=========================================================
ZANABIBI
D/O REHMAN KASAM - Petitioner(s)
Versus
MUSTUFA
IBRAHIM MANSURI THROUGH POA SAEED MUSTUFA,SALI & 1 -
Respondent(s)
=========================================================
Appearance :
MR
MM SAIYED for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 2, 2.2.1, 2.2.2,
2.2.3, 2.3.1, 2.3.2, 2.3.3, 2.3.4,2.3.5
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/07/2011
ORAL
ORDER
Heard.
Considering the averments made in the application, the same is
allowed in terms of Para-6(B). The application stands disposed of
accordingly.
[K.
S. JHAVERI, J.]
Pravin/*
Top