Gujarat High Court High Court

Zanabibi vs Mustufa on 14 July, 2011

Gujarat High Court
Zanabibi vs Mustufa on 14 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7478/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 7478 of 2011
 

In


 

SECOND
APPEAL No. 171 of 1991
 

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


 

ZANABIBI
D/O REHMAN KASAM - Petitioner(s)
 

Versus
 

MUSTUFA
IBRAHIM MANSURI THROUGH POA SAEED MUSTUFA,SALI & 1 -
Respondent(s)
 

=========================================================
 
Appearance : 
MR
MM SAIYED for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2, 2.2.1, 2.2.2,
2.2.3, 2.3.1, 2.3.2, 2.3.3, 2.3.4,2.3.5
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/07/2011 

 

ORAL
ORDER

Heard.

Considering the averments made in the application, the same is
allowed in terms of Para-6(B). The application stands disposed of
accordingly.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top