Gujarat High Court
Hansaben vs Ganpatlal on 26 February, 2010
Gujarat High Court Case Information System
Print
CA/2262/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 2262 of 2010
In
FIRST
APPEAL No. 5321 of 2007
=========================================================
HANSABEN
KESHUBHAI BAROT WIDOW OF KESHUBHAI KALUBHAI - Petitioner(s)
Versus
GANPATLAL
MANSUKHLAL & 3 - Respondent(s)
=========================================================
Appearance
:
MR
PJ YAGNIK for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
None for
Respondent(s) : 1 - 3.
MS MEGHA JANI for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 26/02/2010
ORAL
ORDER
Heard
learned advocate Mr. PJ Yagnik on behalf of applicant, learned
advocate Ms. Megha Jani appearing for respondent.
Considering
submission made by both learned advocates and averment made in this
application supported with affidavit, prayer made in para
6(B)(C)(D)(E) are granted.
Accordingly,
present application is disposed of.
(H.K.RATHOD,
J)
asma
Top