Gujarat High Court
Bava vs Sujata on 7 July, 2011
Gujarat High Court Case Information System
Print
SCA/11596/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11596 of
2009
=========================================================
BAVA
BALDEVGAR SON OF LATE BAVA AMTHAGER - Petitioner(s)
Versus
SUJATA
RAY IO AND G.M.(F) & 2 - Respondent(s)
=========================================================
Appearance
:
RULE
SERVED for
Petitioner(s) : 1,PARTY-IN-PERSON for Petitioner:1
RULE SERVED for
Respondent(s) : 1 - 3.
MR DP JOSHI for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 07/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
The
petitioner in person is permitted to carry out the amendment within a
month.
List
on 23rd August, 2011.
[V.
M. SAHAI, J. ]
[G.
B. SHAH, J.]
Amit
Top