Gujarat High Court High Court

Heirs vs Heirs on 13 April, 2010

Gujarat High Court
Heirs vs Heirs on 13 April, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11397/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 11397 of 2009
 

In


 

SECOND
APPEAL No. 181 of 1997
 

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


 

HEIRS
OF DECD.MASHAJI KHEMAJI-POPATJI KHEMAJI KOLI & 10 ORS. & 11 -
Petitioners
 

Versus
 

HEIRS
OF DECD.THAKOR VASRAM AKHA - MENABEN VASRAMBHAI & 7  -
Respondents
 

======================================
Appearance : 
MR
NK MAJMUDAR for the Petitioners. 
MR SUNIL K SHAH for Respondent(s)
: 1 - 2,4 - 8. 
NOTICE SERVED BY DS for Respondent(s) :
3, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 13/04/2010 

 

 
ORAL
ORDER

1. The
present Civil Application has been preferred by the applicants –
original respondent Nos.1 to 11 for fixing early date of hearing of
main Second Appeal.

2. Considering
the fact that earlier the Second Appeal was already fixed for final
hearing, Registry is directed to notify the main Second Appeal for
final hearing in the week commencing from 14th June,2010.
With this, the present Civil Application is disposed of. Notice is
discharged.

[M.R.SHAH,J]

*dipti

   

Top