Gujarat High Court
Natvarlal vs Purnimaben on 10 February, 2011
Gujarat High Court Case Information System
Print
CA/847/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 847 of 2011
In
SECOND
APPEAL No. 15 of 2011
========================================================
NATVARLAL
KHUSHALBHAI PARMAR - Petitioner(s)
Versus
PURNIMABEN
D/O DHANJIBHAI PARMAR & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RAJESH K SHAH for
Petitioner(s) : 1, 1.2.1,1.2.2
MR NILESH A PANDYA for
Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 10/02/2011
ORAL
ORDER
The
present application is filed by grand father of minor grand daughter
Vansita and being a father of deceased Dipakkumar Natvarlal Parmar.
In present application, visiting right for Vansita has been
preferred by grand father of minor Vansita.
Therefore,
issue notice to respondent returnable on 23/2/2011. Meanwhile, let
respondent if so desire may file affidavit in reply and serve
advance copy to applicant. Learned advocate Mr. Pandya waives
service of notice on behalf of respondent.
(H.K.RATHOD,
J)
asma
Top