Gujarat High Court High Court

Bibiben vs Bai on 25 June, 2010

Gujarat High Court
Bibiben vs Bai on 25 June, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12842/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12842 of 2007
 

IN
MISC.CIVIL APPLICATION (ST) NO.1079 OF 2007
 

WITH
 

CIVIL
APPLICATION No. 12844 of 2007
 

IN
MISC.CIVIL APPLICATION (ST) NO.1079 OF 2007
 

WITH


 

CIVIL
APPLICATION No. 12845 of 2007
 

IN
MISC.CIVIL APPLICATION (ST) NO.1079 OF 2007
 

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


 

BIBIBEN
ISMAILBHAI VALIBHAI & 8 - Petitioners
 

Versus
 

BAI
KHORSHED W/O M JAHANGIRJI & 4 - Respondents
 

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


 

Appearance
: 
MR KARTIK V PANDYA for
Petitioner(s) : 1 - 9.MR HM JADEJA for Petitioner(s) : 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5,1.2.6  
None for Respondent(s) : 1 - 4. 
MR
NEERAJ SONI, AGP for Respondent(s) :
5, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 25/06/2010 

 

 
ORAL
ORDER

All
these Civil Applications are of the year 2007 in the main petition of
the year 1995 and are required to be adjourned only for
non-availability of learned advocate appearing on behalf of the
applicants. Hence, all these Civil Applications are dismissed for
non-prosecution.

[M.R.SHAH,J]

*dipti

   

Top