Gujarat High Court High Court

Ranmalbhai vs Jiviben on 27 April, 2011

Gujarat High Court
Ranmalbhai vs Jiviben on 27 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16332/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 16332 of 2010
 

In


 

FIRST
APPEAL No. 2043 of 2005
 

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

 

RANMALBHAI
ARJANBHAI AHIR - Petitioner(s)
 

Versus
 

JIVIBEN
MANDANBHAI SADUL & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CHETAN K PANDYA for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 1.2.1,1.2.2 - 2,
4, 
MR MEHUL SHARAD SHAH for Respondent(s) : 3, 
MR MAULIK J
SHELAT for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 27/04/2011
 

ORAL
ORDER

Heard.

In view of the averments made in the application, the same is hereby
allowed in terms of paragraph 8(b). The main matter is fixed for
final hearing on 16th
November 2011. The application stands disposed of accordingly.

(K.S.

Jhaveri, J)

Aakar

   

Top