Gujarat High Court High Court

Bhavnagar vs Late on 7 February, 2011

Gujarat High Court
Bhavnagar vs Late on 7 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/4542/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 4542 of 2010
 

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

BHAVNAGAR
MUNICIPAL CORPORATION - Appellant(s)
 

Versus
 

LATE
DAHIBEN HARKHABHAI THROUGH LEGAL HEIRS, MALABHAI HIRA- & 2 -
Defendant(s)
 

========================================= 
Appearance
: 
MR HS
MUNSHAW for
Appellant(s) : 1, 
NOTICE SERVED BY DS for Defendant(s) : 1, 3, 
MR
DG SHUKLA for Defendant(s) : 1, 3, 
UNSERVED-EXPIRED (N) for
Defendant(s) : 2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 07/02/2011 

 

 
ORAL
ORDER

ADMIT.

Shri
D.G. Shukla, learned advocate waives service of notice of Admission
on behalf of respondent Nos.1 and 3 (Respondent No.2 is ordered to be
deleted today vide order in Civil Application No.1425/2011).

(M.R.

Shah, J.)

*menon

   

Top