Gujarat High Court High Court

Abdul vs Noorumiya on 8 April, 2011

Gujarat High Court
Abdul vs Noorumiya on 8 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4618/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 4618 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 2123 of 2011
 

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

 

ABDUL
AJIIJ ABDULHALIM PATHAN - Petitioner(s)
 

Versus
 

NOORUMIYA
MALEKMIYAN SINDHI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ANKIT Y BACHANI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6  
None
for Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7, 1.2.8, 1.2.9, 1.2.10, 1.2.11, 1.2.12,1.2.13
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 08/04/2011 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application, Civil Application
is allowed in terms of para 5(B). Amendment to be carried out
accordingly.

Notice
to the newly added parties returnable on 04.05.2011.

(K.S.

JHAVERI, J.)

Divya//

   

Top