Gujarat High Court High Court

Manubhai vs Maheboobkkhan on 13 April, 2011

Gujarat High Court
Manubhai vs Maheboobkkhan on 13 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13996/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 13996 of 2010
 

In


 

FIRST
APPEAL No. 6508 of 1995
 

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

 

MANUBHAI
GANGABHAI VANKAR & 3 - Petitioner(s)
 

Versus
 

MAHEBOOBKKHAN
JARIFKHAN PATHAN & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UM SHASTRI for
Petitioner(s) : 1,1.2.1 - 4. 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/04/2011 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application, the same is allowed
in terms of paragraph Nos. 5(a) and 5(b). Necessary amendment be
carried out forthwith. The application stands disposed of
accordingly.

(K.S.JHAVERI, J.)

niru*

   

Top