Gujarat High Court High Court

Sarojben vs Baroda on 11 November, 2008

Gujarat High Court
Sarojben vs Baroda on 11 November, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3040/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 3040 of 2005
 

In


 

SPECIAL
CIVIL APPLICATION No. 3296 of 1991
 

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

 

SAROJBEN
GIRISHCHANDRA DAVE - Petitioner(s)
 

Versus
 

BARODA
MUNICIPAL CORPORATION - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAMNANDAN SINGH for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1, 
MR
PRANAV G DESAI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 11/11/2008 

 

 
 
ORAL
ORDER

Heard
learned counsel for the respective parties. In view of the averments
made in the application, the same is allowed in terms of Paras-7(B) &
(C). Amendment to be carried out forthwith. The application stands
disposed of accordingly. Rule is made absolute.

The
main matter to be listed for hearing on 26.11.2008.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top