Gujarat High Court High Court

Kanubhai vs Hiralaxmiben on 12 September, 2008

Gujarat High Court
Kanubhai vs Hiralaxmiben on 12 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/872520/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 8725 of 2008
 

In


 

FIRST
APPEAL No. 3582 of 2006
 

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

 

KANUBHAI
PUNJIRAM PATEL - Petitioner(s)
 

Versus
 

HIRALAXMIBEN
WD/O. SHANKARLAL HARJIVANDAS PATEL (DELETED) & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MB GANDHI for
Petitioner(s) : 1, 
None
for Respondent(s) : 1,1.2.1  
RULE
NOT RECD BACK for
Respondent(s) : 1.2.2,
1.2.4,
1.2.5,1.2.6 -
2. 
MR
HV GADHVI for
Respondent(s) : 1.2.3
 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 12/09/2008 

 

 
ORAL
ORDER

Heard.

In
view of the averments made in the application, the prayer made in the
application deserves to be granted and same is hereby granted.

The
application stands disposed of. Rule is made absolute. The office to
amend the cause title of the appeal suitably.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top