Gujarat High Court
Lilavantiben vs Wankaner on 8 September, 2008
Gujarat High Court Case Information System
Print
CA/9074/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 9074 of 2008
In
CIVIL
REVISION APPLICATION No. 188 of 1995
=====================================================
LILAVANTIBEN
KANAKRAY VAKHARIA (WIDOW) - Petitioner(s)
Versus
WANKANER
MUNICIPALITY & 1 - Respondent(s)
=====================================================
Appearance :
Mr.Samirkhan
Afzalkhan for MR YOGESH S LAKHANI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.3.1, 1.3.2,1.3.3
MR
M.S. SHAH for Respondent(s) :
1,
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 08/09/2008
ORAL
ORDER
Leave
to amend the prayer clause of the application is granted. The
amendment may be carried out forthwith.
Notice
returnable on 30-9-2008.
(Smt.Abhilasha
Kumari,J)
arg
Top