Gujarat High Court
Vahid vs Harunbaig on 6 December, 2010
Gujarat High Court Case Information System
Print
CA/13035/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 13035 of 2010
In
SPECIAL
CIVIL APPLICATION No. 11654 of 2009
=========================================================
VAHID
HUSSAIN ALLAHRAKHA HASSAN ALI SAIYED & 3 - Petitioner(s)
Versus
HARUNBAIG
ABDULBAIG MIRZA & 26 - Respondent(s)
=========================================================
Appearance
:
MS
KJ BRAHMBHATT for
Petitioner(s) : 1 - 4.
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4,1.2.5 - 2, 2.2.4, 2.3.1, 2.3.2, 2.3.3,4 - 5, 5.2.1,5.2.2
- 6,6.2.1 - 9, 9.2.1, 9.2.2, 9.2.3, 9.2.4,9.2.5 - 10, 10.2.1, 10.2.2,
10.3.1,10.3.2 - 14, 14.2.1, 14.2.2,14.2.3 - 27.
MR HEMANT B RAVAL
for Respondent(s) : 2.2.1, 2.2.2,2.2.3 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 06/12/2010
ORAL
ORDER
Rule,
returnable on 28-12-2010. Learned advocate, Mr.H.B.Raval, waives
service of rule on behalf of respondent Nos.2.1 to 2.3 and 3.
Office
is directed to list main Special Civil Application No.11654 of 2009
along with this matter on that date.
s (M.D.SHAH,J.)
radhan
Top