Gujarat High Court High Court

Laxmiben vs Laxmansinh on 11 November, 2008

Gujarat High Court
Laxmiben vs Laxmansinh on 11 November, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/7820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD214
 

 


 

APPEAL
FROM ORDER No. 78 of 2008
 

With


 

CIVIL
APPLICATION No. 2767 of 2008
 

In


 

APPEAL
FROM ORDER No. 78 of 2008
 

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

LAXMIBEN
RAJPUROHIT W/O LAXMANSINH - Appellant(s)
 

Versus
 

LAXMANSINH
RAMGOPALSINH RAJPUROHIT & 2 - Respondent(s)
 

========================================== 
Appearance
: 
NOTICE
SERVED for Appellant(s) : 1, 
None for
Respondent(s) : 1 - 2. 
GOVERNMENT PLEADER for Respondent(s) :
3, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 11/11/2008 

 

 
 
ORAL
ORDER

The
appellant-Laxmiben Rajpurohit is personally present in the Court. At
her request, Registry to issue fresh notice upon respondents nos. 1
and 2 making it returnable on 2nd December, 2008.

(M.R.

SHAH, J.)

siji

   

Top