Gujarat High Court High Court

Gujarat vs Rasul on 8 April, 2011

Gujarat High Court
Gujarat vs Rasul on 8 April, 2011
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16573/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 16573 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1617 of 2010
 

With


 

CIVIL
APPLICATION No. 16578 of 2010
 

With


 

CIVIL
APPLICATION No. 16577 of 2010
 

In
CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 11919 of 2010
 

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

 

GUJARAT
INDUSTRIAL DEVELOPMENT CORPORATION, THROUGH GENERAL - Petitioner(s)
 

Versus
 

RASUL
ADAM, WIDOW & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NV ANJARIA for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.6  
RULE UNSERVED
for Respondent(s) : 1.2.5  
MS MOXA THAKKAR AGP for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 08/04/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Time
to pay process fees is extended up to 13.4.2011. The returnable date
is extended to 3.5.2011.

(Jayant Patel, J.)

(H. B. Antani, J.)

vinod

   

Top