Gujarat High Court High Court

Lilavantiben vs Wankaner on 8 September, 2008

Gujarat High Court
Lilavantiben vs Wankaner on 8 September, 2008
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9074/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 9074 of 2008
 

In


 

CIVIL
REVISION APPLICATION No. 188 of 1995
 

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

LILAVANTIBEN
KANAKRAY VAKHARIA (WIDOW) - Petitioner(s)
 

Versus
 

WANKANER
MUNICIPALITY & 1 - Respondent(s)
 

=====================================================
 
Appearance : 
Mr.Samirkhan
Afzalkhan for MR YOGESH S LAKHANI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.3.1, 1.3.2,1.3.3  
MR
M.S. SHAH for Respondent(s) :
1, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 08/09/2008 

 

 
 
ORAL
ORDER

Leave
to amend the prayer clause of the application is granted. The
amendment may be carried out forthwith.

Notice
returnable on 30-9-2008.

(Smt.Abhilasha
Kumari,J)

arg

   

Top