Haji vs Vora on 29 August, 2010

0
35
Gujarat High Court
Haji vs Vora on 29 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/10194/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 10194 of 2005
 

In


 

SECOND
APPEAL No. 144 of 1990
 

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

 

HAJI
ISUFALI ABDULLABHAI JINIA & 1 - Petitioner(s)
 

Versus
 

VORA
FAKHRUDDIN ISUFALI CHALLAWALA & 4 - Respondent(s)
 

==============================================================
 
Appearance
: 
MR
RN SHAH for
Petitioner(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5, 2.2.6,
2.2.7, 2.2.8,2.2.9  
None for Respondent(s) : 1 - 2, 2.2.1, 2.2.2,
2.2.3, 2.2.4, 2.2.5, 2.2.6, 2.2.7,2.2.8 -
5. 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 24/10/2005 

 

 
 
ORAL
ORDER

In
view of the averments made in the application, this Civil Application
is granted in terms of para 3(B). Application stands disposed of
accordingly.

[K.S.

JHAVERI, J.]

ar

   

Top

LEAVE A REPLY

Please enter your comment!
Please enter your name here