Gujarat High Court High Court

Pushpaben vs Jashwantiben on 14 July, 2008

Gujarat High Court
Pushpaben vs Jashwantiben on 14 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7773/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 7773 of 2008
 

In


 

SECOND
APPEAL No. 52 of 2007
 

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

 

PUSHPABEN
WD/O VASANTILAL MOTICHAND SHAH - Petitioner(s)
 

Versus
 

JASHWANTIBEN
SHASHIKANT SHAH - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PUNAM GADHVI for MR NM KAPADIA for
Petitioner(s) : 1,1.2.1  
MR DHAVAL D VYAS for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 14/07/2008 

 

ORAL
ORDER

Rule.

Mr.Vyas, learned advocate waives service of rule on behalf of the
respondent.

In
the facts and circumstances of the case, this Civil Application is
allowed in terms of para 2 (B) and 2 (C) of the application. Office
is directed to correct the cause title accordingly. Rule is made
absolute with no order as to costs.

Second
Appeal may be placed for admission hearing on 23rd July,
2008.

(K.S.Jhaveri,
J.)

/malek

   

Top