Gujarat High Court High Court

Fuliben vs Kapadwanj on 10 September, 2008

Gujarat High Court
Fuliben vs Kapadwanj on 10 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/766320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 7663 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 15020 of 2005
 

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

 

FULIBEN
WD/O NATVERBHAI MAGANBHAI PATEL - Petitioner(s)
 

Versus
 

KAPADWANJ
TALUKA PANCHAYAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VA MANSURI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
RULE SERVED for
Respondent(s) : 1 - 2,5 - 6. 
MR DM AHUJA for Respondent(s) : 1, 
MR
PARESH UPADHYAY for Respondent(s) : 3, 
RULE NOT RECD BACK for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

In
view of the averments made in the application, Civil Application is
allowed in terms of para 4(A). Necessary amendments to be carried
out in the main matter. Rule is made absolute accordingly.

(K.S.

JHAVERI, J.)

Divya//

   

Top