Gujarat High Court High Court

Satwara vs Kesharben on 15 April, 2011

Gujarat High Court
Satwara vs Kesharben on 15 April, 2011
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14582/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 14582 of 2010
 

In


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4443 of 2010
 

In
CIVIL APPLICATION - FOR BRINGING HEIRS No. 15475 of 2010
 

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

 

SATWARA
HARIBHAI SAMJIBHAI - Petitioner(s)
 

Versus
 

KESHARBEN
KALABHAI & 13 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RC KAKKAD for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 10, 
DS AFF.NOT
FILED (R) for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,
1.2.6,1.2.7 - 10,10.2.2 -
14. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 15/04/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Kakkad for the applicant states that fresh Rule may be
issued as the Rule could not be served to the opponents.

In
view of above, fresh Rule be issued returnable on 11.5.2011.
Direct service is permitted.

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top