Gujarat High Court High Court

Aishabai vs Ramavadar on 1 September, 2008

Gujarat High Court
Aishabai vs Ramavadar on 1 September, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/10209/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 10209 of 2008
 

In


 

FIRST
APPEAL No. 377 of 1982
 

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

 

AISHABAI
WD/O. ISAQ ISMAIL BAPEDA - Petitioner(s)
 

Versus
 

RAMAVADAR
RADHESHYAM (DELETED) & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.HIREN
M MODI for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3  
None for Respondent(s) : 1
- 2. 
MR GC MAZMUDAR for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 01/09/2008 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Modi requests for some time to file additional affidavit
that why other two legal heirs are not join as a party appellants.
Therefore, matter is adjourned on 11/9/2008.

(H.K.RATHOD,
J)

asma

   

Top