Gujarat High Court High Court

Vahid vs Harunbaig on 6 December, 2010

Gujarat High Court
Vahid vs Harunbaig on 6 December, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13035/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 13035 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11654 of 2009
 

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

 

VAHID
HUSSAIN ALLAHRAKHA HASSAN ALI SAIYED & 3 - Petitioner(s)
 

Versus
 

HARUNBAIG
ABDULBAIG MIRZA & 26 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KJ BRAHMBHATT for
Petitioner(s) : 1 - 4. 
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4,1.2.5 - 2, 2.2.4, 2.3.1, 2.3.2, 2.3.3,4 - 5, 5.2.1,5.2.2
- 6,6.2.1 - 9, 9.2.1, 9.2.2, 9.2.3, 9.2.4,9.2.5 - 10, 10.2.1, 10.2.2,
10.3.1,10.3.2 - 14, 14.2.1, 14.2.2,14.2.3 - 27. 
MR HEMANT B RAVAL
for Respondent(s) : 2.2.1, 2.2.2,2.2.3 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 06/12/2010 

 

ORAL
ORDER

Rule,
returnable on 28-12-2010. Learned advocate, Mr.H.B.Raval, waives
service of rule on behalf of respondent Nos.2.1 to 2.3 and 3.

Office
is directed to list main Special Civil Application No.11654 of 2009
along with this matter on that date.

s								(M.D.SHAH,J.)
 

radhan
  


    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top