Gujarat High Court High Court

Vishnubhai vs Poonam on 3 March, 2011

Gujarat High Court
Vishnubhai vs Poonam on 3 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2517/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 2517 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 7996 of 2010
 

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

 

VISHNUBHAI
MANILAL PATEL - Petitioner(s)
 

Versus
 

POONAM
GANPATBHAI PATEL & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KV SHELAT for
Petitioner(s) : 1,1.2.1  
MR VIRENDRA BAHETI for Respondent(s) :
1, 
None for Respondent(s) : 2 - 3. 
MRS KALPANA K RAVAL for
Respondent(s) : 4, 
MR SURESH M SHAH for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 03/03/2011 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application, the same is allowed
in terms of Para-3(A). The application stands disposed of
accordingly. The main matter to be listed for hearing on 31.03.2011
after amending the title clause.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top