Gujarat High Court
Rathod vs Dhanuba on 15 July, 2011
Gujarat High Court Case Information System
Print
CA/775/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 775 of 2011
In
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 80 of 2011
In
SPECIAL CIVIL APPLICATION No. 1515 of 2000
=========================================================
RATHOD
AKHUJI DAJUJI, DECD BY HIS HEIR AND LEGAL REP - Petitioner(s)
Versus
DHANUBA
WD/O KANUJI RATHOD & 4 - Respondent(s)
=========================================================
Appearance
:
MR
HM JADEJA for
Petitioner(s) : 1,
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7 - 2, 2.2.1, 2.2.2, 2.2.3,
2.2.4,2.2.5 - 4, 4.2.1, 4.2.2, 4.2.3, 4.2.4, 4.3.1, 4.3.2,4.3.3 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/07/2011
ORAL
ORDER
Rule
returnable on 05.08.2011.
(K.S.
JHAVERI, J.)
Divya//
Top