Gujarat High Court
Kartik vs Prataprai on 11 January, 2011
Gujarat High Court Case Information System
Print
CA/14652/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 14652 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4182 of 2009
=========================================================
KARTIK
J DOSHI - Petitioner(s)
Versus
PRATAPRAI
GAURISHANKER TRIVEDI (ABETED) & 18 - Respondent(s)
=========================================================
Appearance
:
MR
DEVANG J JOSHI for
Petitioner(s) : 1,
None for Respondent(s) : 1, 4,6 - 7,11 - 14,
14.2.1, 14.2.2, 14.2.3,14.2.4 - 19.
MS ASHA H BRAHMBHATT for
Respondent(s) : 2 - 3.
MR AR THACKER for Respondent(s) : 5,
MS
KJ BRAHMBHATT for Respondent(s) : 8, 8.2.1, 8.2.2,8.2.3 -
10.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/01/2011
ORAL
ORDER
Heard.
In view of the averments made in the application, Civil Application
is allowed in terms of para 4(a).
(K.S.
JHAVERI, J.)
Divya//
Top