Gujarat High Court High Court

Devyaniben vs Bhimbhai on 11 October, 2011

Gujarat High Court
Devyaniben vs Bhimbhai on 11 October, 2011
Author: Bankim.N.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9081/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9081 of 2011
 

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

 

DEVYANIBEN
DAHYABHAI PATEL - Petitioner(s)
 

Versus
 

BHIMBHAI
GANDABHAI PATEL & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS PATEL for
Petitioner(s) : 1, 
MR JR SHAH for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 11/10/2011 

 

 
 
ORAL
ORDER

Rule
returnable on 24.11.2011. Learned advocate Mr. Shah waives service
of notice of Rule for respondent No.1 and learned AGP Mr. Pandya,
waives service of notice of Rule for respondent
No.3. Direct service is permitted for respondent No.2.

(BANKIM.N.MEHTA,
J.)

shekhar*

   

Top