Gujarat High Court High Court

Fatamabibi vs Sugrabibi on 25 August, 2010

Gujarat High Court
Fatamabibi vs Sugrabibi on 25 August, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1041/1982	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1041 of 1982
 

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

 

FATAMABIBI
MOHD. HANIF & 21 - Appellant(s)
 

Versus
 

SUGRABIBI
WID0W OF GULAM MOHIUDDIN & 19 - Respondent(s)
 

=========================================================
 
Appearance
: 
UNSERVED-EXPIRED
(R) for
Appellant(s) : 1, 3, 5,(MR PV NANAVATI) for Appellant(s) : 1, 1.2.1,
1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 - 3,3.2.2 - 5, 5.2.1, 5.2.2,5.2.3 -
22.NOTICE NOT RECD BACK for Appellant(s) : 1.2.1, 1.2.2, 1.2.3,
1.2.4, 1.2.5,1.2.6 - 3,3.2.2 - 5, 5.2.2,5.2.3 - 22. 
MR SK BUKHARI
for Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7, 1.2.8,1.2.9 - 11. 
- for Respondent(s) : 0.0.0, 0.0.0,
0.0.0,0.0.0  
- for Respondent(s) : 0.0.0, 0.0.0, 0.0.0,
0.0.0,0.0.0
 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 25/08/2010 

 

ORAL
ORDER

It
is submitted by learned counsel, Mr.Kharadi, that learned counsel,
Mr.Vasin Malik will appear on behalf of the surviving original
appellants and he will file his Vakalatnama within three days. He
also submitted appropriate application will be submitted by the
appellants for bringing the legal heirs of the deceased
appellants/respondents and for that, he sought some time. S.O. to
16-9-2010.

(M.D.SHAH,J.)

radhan

   

Top