Gujarat High Court
Sardar vs Solanki on 25 November, 2010
Gujarat High Court Case Information System
Print
CA/5863/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 5863 of 2007
In
FIRST APPEAL No. 3966 of 2007
=========================================================
SARDAR
SAROVAR NARMADA NIGAM LIMITED. & 1 - Petitioner(s)
Versus
SOLANKI
INDIRABEN - Respondent(s)
=========================================================
Appearance
:
MR NIKUNT RAVAL AGP
for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 1.3.1, 1.3.2, 1.3.3,1.3.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/11/2010
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is allowed
in terms of paragraph Nos. 8(B) and 8(C). Necessary amendment be
carried out forthwith. The application stands disposed of
accordingly. F.A for admission on 22.11.2010.
(K.S.JHAVERI,
J.)
niru*
Top