Gujarat High Court High Court

Lalitaben vs Special on 9 September, 2008

Gujarat High Court
Lalitaben vs Special on 9 September, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10575/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 10575 of 2008
 

In


 

LETTERS
PATENT APPEAL No. 1022 of 2007
 

In
SPECIAL CIVIL APPLICATION No. 1251 of 2005
 

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

 

LALITABEN
BHIMBHAI VITTHALBHAI PATEL - Petitioner(s)
 

Versus
 

SPECIAL
RECOVERY OFFICER GUJ.STATE CO.OP.AGRICULTURE & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AMIT V THAKKAR for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3  
MS MINI NAIR, AGP for
Respondent(s) : 1, 5 
None for Respondent(s) : 2 - 3,  
MR
DHIRENDRA MEHTA for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

Date
: 09/09/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Rule
returnable on 14th October, 2008. Learned AGP Ms.Nair
appears for and waives service of notice of Rule on behalf of
opponent Nos.1 and 5. Mr.D.K.Mehta appears for and waives service of
notice of Rule on behalf of opponent No.4.

(Sharad
D.Dave,J) (Ms.R.M.Doshit,J)

pathan

   

Top