Gujarat High Court High Court

Lokrajpuri vs Premadevi on 6 May, 2011

Gujarat High Court
Lokrajpuri vs Premadevi on 6 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/168/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 168 of 2010
 

With


 

CIVIL
APPLICATION No. 6101 of 2010
 

In
APPEAL FROM ORDER No. 168 of 2010
 

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

 

LOKRAJPURI
ANANDPURI - Appellant(s)
 

Versus
 

PREMADEVI
@ DEVIMA,LEGAL HEIR OF RESPONDENT NO.1 - Respondent(s)
 

=========================================================
 
Appearance
: 
HL
PATEL ADVOCATES for
Appellant(s) : 1, 
MR VIMAL M PATEL for Respondent(s) : 1,1.2.1
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 06/05/2011 

 

 
 
ORAL
ORDER

As
Mr.Vimal M. Patel, learned advocate waives the notice on  behalf
of the newly added heirs and legal representatives of the
respondents, process fee is not required to be paid. Registry is
directed to notify present Appeal From Order along with Civil
Application for further hearing on 9/5/2011.

[M.R.

SHAH, J.]

rafik

   

Top