Gujarat High Court High Court

Kokilaben vs Kailashben on 30 August, 2011

Gujarat High Court
Kokilaben vs Kailashben on 30 August, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8546/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8546 of 2011
 

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


 

KOKILABEN
NARSINHBHAI PATEL & 9 - Petitioners
 

Versus
 

KAILASHBEN
W/O GOPABHAI KAPADIA & 4 - Respondents
 

=================================================
 
Appearance : 
MR
TATTVAM K PATEL for Petitioners : 1 - 10. 
None for Respondents : 1
- 3, 5, 
GOVERNMENT PLEADER for Respondent:
4, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 30/08/2011 

 

 
 
ORAL
ORDER

Notice
for final disposal returnable on 14/9/2011. As the notice is issued
for final disposal on the basis of observation and direction
contained in the order dated 18/12/2009 in Special Civil Application
No. 11099 of 2008, and as the division that may be carried out was
expressly made subject to civil litigation, if there was was no order
of any prohibitory nature after 18/12/2009, it was duty cast upon the
Settlement Commissioner – Respondent no.4, to act in accordance
with the direction contained in the order dated 18/12/2009. The
respondent no.4 as well as private respondent nos. 1, 2 & 3 shall
file appropriate affidavit-in-reply on the next returnable date,
failing which, it will be presumed that they do not have any material
or say justifying the non-compliance with the direction of this
Court. Direct service permitted.

[
S.R. BRAHMBHATT,J ]

/vgn

   

Top