Gujarat High Court High Court

Laxmiben vs Kishro on 10 October, 2011

Gujarat High Court
Laxmiben vs Kishro on 10 October, 2011
Author: A.L.Dave, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10035/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 10035 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 2352 of 2009
 

In
MISC.CIVIL APPLICATION No. 768 of 2008
 

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

 

LAXMIBEN
WD/O PREMCHAND CHANDERIA - Petitioner(s)
 

Versus
 

KISHRO
ZAVERCHAND MALDE & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PREMAL R JOSHI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
MR KH BAXI for
Respondent(s) : 1 - 2. 
None for Respondent(s) : 3. 
MRS KRINA
CALLA, AGP for Respondent(s) : 4 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 10/10/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)

RULE
returnable on 30th November 2011. Learned advocate Mr.Baxi
waives service of notice of rule on behalf of respondent nos.1 and 2.
Learned AGP Mrs.Calla waives service of notice of rule on behalf of
respondent nos.4 to 7.

(A.L.Dave,
Acting CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top