Gujarat High Court
Manjulaben vs Rabari on 22 July, 2011
Gujarat High Court Case Information System
Print
CA/7768/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 7768 of 2011
In
SECOND
APPEAL No. 138 of 2004
=========================================================
MANJULABEN
KADWAJI THAKORE & 3 - Petitioner(s)
Versus
RABARI
AMRUTBHAI ARJANBHAI & 3 - Respondent(s)
=========================================================
Appearance
:
MR
MILIND R KULKARNI for
Petitioner(s) : 1 - 4.
None for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/07/2011
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is hereby
allowed in terms of paragraphs 3(b) and 3(c). Necessary amendment be
carried out forthwith. The application stands disposed of
accordingly.
The
main appeal be listed for final hearing on 25th August
2011.
(K.S.
Jhaveri, J)
Aakar
Top