Gujarat High Court High Court

Project vs Lilaben on 25 August, 2011

Gujarat High Court
Project vs Lilaben on 25 August, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9049/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 9049 of 2011
 

In


 

FIRST
APPEAL No. 1006 of 1996
 

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


 

PROJECT
OFFICER,ONGC - Petitioner(s)
 

Versus
 

LILABEN
WD/O BABUBHAI JUGALDAS BAROT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MS
KJ BRAHMBHATT for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3, 3, 
GOVERNMENT PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 25/08/2011 

 

 
 
ORAL
ORDER

Heard.

On the facts and circumstances of the case. This application is
granted in terms of para 6(A), Rule is made absolute with no order
as to costs.

First
Appeal No.1006 of 1996

Notice
to the legal heirs returnable on 26th
September 2011.

(K.S.Jhaveri,J.)

mary//

   

Top