Gujarat High Court High Court

Heirs vs Mamlatdar on 3 December, 2010

Gujarat High Court
Heirs vs Mamlatdar on 3 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15351/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15351 of 2010
 

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

 

HEIRS
OF ASANDAS KHILANMAL DHANWANI, BHOJUMAL ASANDAS & 2 -
Petitioner(s)
 

Versus
 

MAMLATDAR,
KUTIYANA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL S SHAH for
Petitioner(s) : 1 - 3.MR SURESH M SHAH for Petitioner(s) : 1 -
3. 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 03/12/2010 

 

 
ORAL
ORDER

The
learned advocate for the petitioners to file an undertaking that he
will supply typed copy, if requried. The Registry is directed to
treat the office objections as having been removed and proceed
further.

(RAVI
R. TRIPATHI, J.)

karim

   

Top