Gujarat High Court High Court

Faruq vs Umar on 16 December, 2010

Gujarat High Court
Faruq vs Umar on 16 December, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15947/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 15947 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 26010 of 2006
 

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

 

FARUQ
MOHAMED MUNJAVAR - Petitioner(s)
 

Versus
 

UMAR
JUSAB MUNJAVAR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PREMAL S RACHH for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.3.1,
1.3.2,1.3.3  
MR MEHUL S SHAH for Respondent(s) : 1, 
MRS KETTY A
MEHTA for Respondent(s) : 2, 
MR ND MAPARA for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 16/12/2010 

 

ORAL
ORDER

Having
heard the learned advocate for the applicants and having regard to
the facts and circumstances of the case, this application filed for
bringing the legal heirs of deceased-respondent No.3 on record
in Special
Civil Application No.26010 of 2006 is allowed.

(M.D.SHAH,J.)

radhan

   

Top