Gujarat High Court
Jatinbhai vs Khanderao on 3 February, 2010
Gujarat High Court Case Information System
Print
CA/929/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 929 of 2010
In
SPECIAL
CIVIL APPLICATION No. 236 of 2001
With
CIVIL
APPLICATION No. 2909 of 2007
In
SPECIAL
CIVIL APPLICATION No. 16663 of 2005
With
CIVIL
APPLICATION No. 931 of 2010
In
SPECIAL
CIVIL APPLICATION No. 237 of 2001
With
CIVIL
APPLICATION No. 933 of 2010
In
SPECIAL
CIVIL APPLICATION No. 238 of 2001
With
CIVIL
APPLICATION No. 941 of 2010
In
SPECIAL
CIVIL APPLICATION No. 14495 of 2008
With
CIVIL
APPLICATION No. 942 of 2010
In
SPECIAL
CIVIL APPLICATION No. 14496 of 2008
With
CIVIL
APPLICATION No. 943 of 2010
In
SPECIAL
CIVIL APPLICATION No. 14497 of 2008
With
CIVIL
APPLICATION No. 11752 of 2007
=========================================================
JATINBHAI
BHOGILAL PATEL - Petitioner(s)
Versus
KHANDERAO
NARAYANRAO SAVALE & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AJ PATEL for
Petitioner(s) : 1, 1.2.1,1.2.2
MR JITENDRA M PATEL for
Respondent(s) : 1 - 3.
None for Respondent(s) : 2, 2.3.1,2.3.2
MR
MC BHATT for Respondent(s) : 2.2.2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 03/02/2010
ORAL
ORDER
Rule
returnable on 24.2.2010.
Notice shall be served to the proposed legal heirs and Rule is
waived by the respective Advocates appearing for the
other respondents.
The applicant shall be permitted to serve the notice by Registered
A.D. Speed Post, if any of the respondents are staying outside
Gujarat.
3.2.2010 (Jayant
Patel, J.)
vinod
Top