Gujarat High Court
Bai vs Bai on 8 April, 2010
Gujarat High Court Case Information System
Print
SCA/5165/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5165 of 2009
=================================================
BAI
DAVAL UKKAD W/O VALJI NATHU THROUGH POWER OF ATTORNEY - Petitioner(s)
Versus
BAI
UJI NARAN WE/O NARAN UKKAD & 2 - Respondent(s)
=================================================
Appearance :
Mr.
TULSHI R SAVANI for Petitioner(s) : 1,
Mr.HATHI WITH Mr.VISHWAS S
DAVE for Respondent(s) : 1 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 08/04/2010
ORAL
ORDER
Learned
advocate Mr.Hathi appearing with learned advocate Mr.Vishwas S. Dave
for the respondents apprised the Court that Bai Uji Naran, respondent
no.1 has expired. The learned advocate for the petitioner wants some
time to take necessary action in the matter. Adjourned to 19th
April 2010.
(RAVI
R. TRIPATHI, J.)
karim
Top