Gujarat High Court High Court

Daud vs Ishwargar on 11 October, 2010

Gujarat High Court
Daud vs Ishwargar on 11 October, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9580/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 9580 of 2010
 

In


 

FIRST
APPEAL No. 361 of 2010
 

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

DAUD
ILIYAS KUMBHAR - Petitioner(s)
 

Versus
 

ISHWARGAR
VISHRAMGAR GUNSAI & 2 - Respondent(s)
 

========================================
Appearance
: 
MR
MEHUL S SHAH for Petitioner(s) : 1,MR SURESH M SHAH for Petitioner(s)
: 1, 
None for Respondent(s) : 1 - 2. 
RULE SERVED BY DS for
Respondent(s) : 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5, 2.2.6,2.2.7  
-
for Respondent(s) : 3, 
========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 11/10/2010 

 

ORAL
ORDER

The
application is taken out for bringing the heirs of respondents No.1
and 2. Heirs have been served as Rule was issued on 18.8.2010. Though
served none appears on behalf of respondent Nos.1 and 2. Application
is required to be allowed and the same is allowed. Rule is made
absolute accordingly. No costs.

Correction
in the cause title is required to be made, which shall be made within
a week. Office may, thereafter, place the matter with corrected cause
title for hearing.

(S.R.Brahmbhatt,
J.)

sudhir

   

Top