Gujarat High Court
Jayantilal vs Manharlal on 19 July, 2011
Gujarat High Court Case Information System
Print
CA/7772/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 7772 of 2011
WITH
CIVIL
REVISION APPLICATION No. 369 of 2003
=========================================================
JAYANTILAL
SHANTILAL & 1 - Petitioner(s)
Versus
MANHARLAL
VITHTHALDAS KAVA - Respondent(s)
=========================================================
Appearance
:
MR
PJ KANABAR for
Petitioner(s) : 1 - 2.
MR DIVYESH SEJPAL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 19/07/2011
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is allowed
in terms of paragraph No. 8(B). The applicant No. 2 herein is
permitted to pursue the proceeding of the Civil Revision Application
No. 369 of 2003 in place of applicant No.1. The application stands
disposed of accordingly.
Civil
Revision Application to be listed on 16.08.2011. Mr. Kanabar, learned
advocate is appearing for the substituted party.
(K.S.JHAVERI,
J.)
niru*
Top