Gujarat High Court High Court

Anandkumar vs Inayatkhan on 16 December, 2010

Gujarat High Court
Anandkumar vs Inayatkhan on 16 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15960/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 15960 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 457 of 1994
 

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

ANANDKUMAR
SOMABHAI MALI & 2 - Petitioner(s)
 

Versus
 

INAYATKHAN
AJAMKHAN CHAVDA HUSBAND OF THE DECEASED & 4 - Respondent(s)
 

=================================================
 
Appearance
: 
MRTUSHARCHAUDHARY
for Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 -
3.MSVIDHIJBHATT for Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,
1.2.5,1.2.6 - 3. 
MR PRAKASH K JANI for Respondent(s) : 1,1.2.2 -
2, 2.2.1, 2.2.2, 2.2.3,2.2.4  
MR KD VASAVADA for Respondent(s) :
1.2.1, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7, 1.2.8, 1.3.1, 1.3.2,
1.3.3,1.3.4  
- for Respondent(s) : 0.0.0, 0.0.0,0.0.0
 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 16/12/2010 

 

ORAL ORDER

At
the request of learned Assistant Government Pleader to enable her to
take instructions as to how the area of land can diminish when status
quo order is operative in the matter, the matter is adjourned to 22nd
December 2010. A copy of this order be given to learned AGP to
enable her to do the needful.

(RAVI
R. TRIPATHI, J.)

karim

   

Top