Gujarat High Court
Spl.Laq vs Chaudhary on 24 July, 2008
Gujarat High Court Case Information System
Print
CA/13229/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 13229 of 2006
In
FIRST
APPEAL No. 3142 of 2005
With
CIVIL
APPLICATION No. 9788 of 2005
In
FIRST APPEAL No. 3142 of 2005
With
FIRST
APPEAL No. 3142 of 2005
=========================================================
SPL.LAQ
OFFICER - Petitioner(s)
Versus
CHAUDHARY
RAMSINH PRATAPBHAI & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RR MARSHALL for
Petitioner(s) : 1,
None for Respondent(s) : 1,
NOTICE SERVED
for Respondent(s) : 1.2.1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/07/2008
ORAL
ORDER
Heard.
In view of the averments made in the present Civil Application, the
same is allowed in terms of para 2(b) and 2(c). Present Civil
Application is allowed accordingly.
Civil
Application No.9788 of 2005 and First Appeal No.3142 of 2005 to come
up on 1/8/2008.
(K.S.JHAVERI,
J.)
(ila)
Top