Gujarat High Court High Court

Bilkishjahan vs Dahya on 18 February, 2011

Gujarat High Court
Bilkishjahan vs Dahya on 18 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2165/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 2165 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 8729 of 2009
 

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

 

BILKISHJAHAN
W/O MOHAMMADSADIK & D/O HAFIZULLAMIYAN - Petitioner(s)
 

Versus
 

DAHYA
MOTI WAGRI & 11 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SS BELSARE for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2, 2.2.1, 2.2.2,
2.2.3, 2.2.4,2.2.5 - 12, 12.2.7, 12.2.8, 12.2.9, 12.2.10,12.2.11  
-
for Respondent(s) : 12.2.1, 12.2.2, 12.2.3, 12.2.4,12.2.5  
- for
Respondent(s) : 0.0.0
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 18/02/2011 

 

 
 
ORAL
ORDER

In
view of the averments made in the application, the same is allowed in
terms of para8(A) and 8(B). Civil Application stands disposed of
accordingly.

The
office is directed to substitute the legal heirs accordingly.

(K.S.JHAVERI,
J.)

(ila)

   

Top