Gujarat High Court
Hafsabibi vs Sakina on 23 July, 2008
Gujarat High Court Case Information System
Print
CA/838420/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 8384 of 2008
In
SECOND
APPEAL No. 68 of 2008
=========================================================
HAFSABIBI
WD/O RASULBHAI MOHEMMEDBHAI - Petitioner(s)
Versus
SAKINA
WD/O ADBULREHMAN KARIMBHAI SHETH & 8 - Respondent(s)
=========================================================
Appearance
:
MR
MA KHARADI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7
None for Respondent(s) : 1,1.2.6 - 5, 5.2.1, 5.2.2, 5.2.3,5.2.4 -
6, 6.2.1, 6.2.2, 6.2.3, 6.2.4,6.2.5 - 9.
MR DR BHATT for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.7, 1.2.8,
1.2.9,1.2.10
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/07/2008
ORAL
ORDER
Heard.
This application is misconceived inasmuch
as the respondent no.4 has expired before the first appellate court
delivered its judgement. Civil Application stands disposed of
accordingly. Second appeal to come up on 30.07.2008.
(K.S.
JHAVERI, J.)
Divya//
Top