Gujarat High Court High Court

Ashokkumar vs Jagidshbhai on 22 March, 2011

Gujarat High Court
Ashokkumar vs Jagidshbhai on 22 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16611/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 16611 of 2010
 

In


 

FIRST
APPEAL No. 105 of 2005
 

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

 

ASHOKKUMAR
PITAMBARDAS PRAJAPATI, HIMSELF & LEGAL HEIR OF - Petitioner(s)
 

Versus
 

JAGIDSHBHAI
PITAMBARDAS PRAJAPATI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.HIREN
M MODI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2. 
MR SHALIN N
MEHTA for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/03/2011 

 

 
 
ORAL
ORDER

In
view of the averments made in the application, the same is granted in
terms of Paragraph Nos. 9(B)&(C). The Civil application is
allowed accordingly.

Direct
service is permitted.

(K.S.JHAVERI,J.)

pawan

   

Top