Gujarat High Court High Court

Alarakhiben vs Saiyad on 4 August, 2011

Gujarat High Court
Alarakhiben vs Saiyad on 4 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CAST/6913/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION (STAMP NUMBER) No. 6913 of 2011
 

In


 

SECOND
APPEAL No. 42 of 2001
 

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

 

ALARAKHIBEN
ALAMBHAI SIPAI & 5 - Petitioner(s)
 

Versus
 

SAIYAD
RAJUSHA BAVANSHA (DECD.) - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PV HATHI for
Petitioner(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5,2.2.6 -
6. 
None for Respondent(s) : 1, 
MS SEJAL K MANDAVIA for
Respondent(s) : 1.2.1, 1.2.2,1.2.3
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 04/08/2011 

 

ORAL
ORDER

Heard.

Considering the averments made in the application, the same is
allowed. The application stands disposed of.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top