Gujarat High Court
Vijuben vs Shantaben on 9 March, 2010
Gujarat High Court Case Information System
Print
CA/2503/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2503 of 2010
In
SPECIAL
CIVIL APPLICATION No. 24568 of 2007
To
CIVIL
APPLICATION No. 2509 of 2010
In
SPECIAL
CIVIL APPLICATION No. 24574 of 2007
With
CIVIL
APPLICATION No. 1290 of 2010
With
SPECIAL
CIVIL APPLICATION No. 24567 of 2007
=========================================
VIJUBEN
WD/O PRAVINBHAI CHAVDA & 1 - Petitioner(s)
Versus
SHANTABEN
W/O LALLUBHAI HIRABHAI & 2 - Respondent(s)
=========================================
Appearance :
MR
HARSHAD K PATEL for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.3.1,
1.3.2, 1.3.3,1.3.4 - 2.
MR J V BHAIRAVIA for Respondent(s) :
1,
None for Respondent(s) : 2 3.
CA 1290/2010, Mr.
Amit Patel, AGP for respondent (s): 9-10
CA 2503 to 2509/2010, Ms. Moxa Thakkar, Mr. Janak Raval,
AGP
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 09/03/2010
ORAL
ORDER
All
the applications are heard together and, by consent of the parties,
they are partly allowed with the direction that respective heirs of
deceased Pravinbhai Chimanbhai, among respondent no.1 in the main
petition, shall be joined and stand substituted for deceased
Pravinbhai Chimanbhai. All applications stand
allowed accordingly. The main special civil application may be listed
for final hearing in the second week of April, 2010.
(D.H.Waghela,
J.)
Jyoti
Top