Gujarat High Court High Court

Naran vs Hamirbhai on 11 May, 2010

Gujarat High Court
Naran vs Hamirbhai on 11 May, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5788/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5788 of 2010
 

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

NARAN
DEVSHI AMBLIA & 1 - Petitioner(s)
 

Versus
 

HAMIRBHAI
KANABHAI MADIA & 2 - Respondent(s)
 

===================================== 
Appearance
: 
MS MEGHA JANI for Petitioner(s)
: 1 - 2. 
None for Respondent(s) : 1 -
3. 
=====================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 11/05/2010 

 

 
ORAL
ORDER

1.0 Heard
learned advocate Ms. Megha Jani for the petitioners.

2.0 Notice
returnable on 17th June 2010. Direct
service is permitted.

2.1 The
Registry to mention that the other side to come with the Title
Deeds of their property i.e. Survey No. 857. Similarly, the
petitioners are also required to produce the Title Deeds of their
property i.e. Survey No. 856.

[
Ravi R. Tripathi, J. ]

hiren

   

Top