Gujarat High Court
Kesarben vs Fulba on 9 February, 2011
Gujarat High Court Case Information System
Print
SCA/12191/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12191 of 2009
=========================================================
KESARBEN
WD/O ISHWARPURI LALPURI & 1 - Petitioner(s)
Versus
FULBA
WD/O SHANKARPURI MOHANPURI & 34 - Respondent(s)
=========================================================
Appearance :
MR
MB GANDHI for
Petitioner(s) : 1 - 2.MR CHINMAY M GANDHI for Petitioner(s) : 1 -
2.
DS AFF.NOT FILED (R) for Respondent(s) : 1 - 6,8 - 11,13 - 21,
23,26 - 35.
MR PRADEEP PATEL for Respondent(s) : 1,3 - 5,
5.2.2,5.2.3 - 8,10 - 11, 13.2.1,13.2.2 - 19, 21,
NOTICE SERVED for
Respondent(s) : 2,
RULE SERVED for Respondent(s) : 5.2.1,
5.2.2,5.2.3 - 7, 11, 13.2.1, 13.2.2, 15, 17,19 - 21, 26,28 - 31,
31.2.2,31.2.3 - 35.
RULE SERVED BY DS for Respondent(s) : 9.2.1,
9.2.2, 9.2.3, 9.2.4, 12, 22,24 - 25.
- for Respondent(s) : 0.0.0
- for Respondent(s) : 0.0.0,0.0.0
- for Respondent(s) : 0.0.0
- for Respondent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/02/2011
ORAL
ORDER
31
Legal heirs are brought on record. Learned advocate Mr Gandhi has
stated that legal heirs are served and the matter is ready. To be
fixed for hearing on 10th
March 2011.
(K.S.Jhaveri,J.)
mary//
Top