Gujarat High Court High Court

Jusab vs Ibrahim on 6 August, 2008

Gujarat High Court
Jusab vs Ibrahim on 6 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/5810/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 5810 of 1998
 

In


 

FIRST
APPEAL No. 706 of 1995
 

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

 

JUSAB
TAIYAB SANDHI F/O DECD. MAMAD MUSAB & 1 - Petitioner(s)
 

Versus
 

IBRAHIM
JUSAB SANDHI & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HM LATHIA for
Petitioner(s) : 1
?  2.                                               MS AMIBEN H
LATHIA for
Petitioner(s) : 1
- 2. 
None
for Respondent(s) : 1 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 06/08/2008 

 

 
ORAL
ORDER

In
view of the averments made in the application, the prayer made in the
application deserves to be granted and the same is hereby granted.
The learned counsel for the applicant shall carry out the amendment
accordingly.

The
application stands disposed of accordingly.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top