Gujarat High Court High Court

Vadodara vs Rasikaben on 2 September, 2011

Gujarat High Court
Vadodara vs Rasikaben on 2 September, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9283/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 9283 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 8459 of 2004
 

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


 

VADODARA
MUNICIPAL CORPORATION - Petitioner(s)
 

Versus
 

RASIKABEN
RAJNIKANT SHAH WD/O RAJNIKANT RAMANLAL SHAH & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
PRANAV G DESAI for
Petitioner(s) : 1, 
MR RD RAVAL for Respondent(s) : 1, 
None for
Respondent(s) : 1.2.1,1.2.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 02/09/2011 

 

 
 
ORAL
ORDER

1. It
is reported that learned Advocate, Mr.Pranav G Desai, for the
applicant – org. petitioner has filed a leave-note.

1.1 Let
the matter be listed on 06/09/2011.

(RAVI
R TRIPATHI, J.)

sompura

   

Top