Gujarat High Court High Court

Patel vs Raiben on 6 April, 2011

Gujarat High Court
Patel vs Raiben on 6 April, 2011
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13031/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 13031 of 2010
 

In


 

SECOND
APPEAL No. 232 of 2010
 

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

 

PATEL
KANTABEN PRAHLADBHAI - Petitioner(s)
 

Versus
 

RAIBEN
BECHARBHAI PATEL & 11 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JN JADEJA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.3.1, 1.3.2,1.3.3
 
None for Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 -
12. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 25/03/2011 

 

ORAL
ORDER

Learned
advocate Mr. J.N. Jadeja for the applicants does not press this
application as the heirs of appellant No. 1 are already joined in the
Second Appeal. Hence this application stands disposed of as not
pressed.

(BANKIM
N. MEHTA, J)

(pkn)

   

Top