Gujarat High Court
Sonalben vs Valji on 11 February, 2011
Gujarat High Court Case Information System
Print
CA/1635/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1635 of 2011
In
SPECIAL
CIVIL APPLICATION No. 22278 of 2005
=========================================================
SONALBEN
- Petitioner(s)
Versus
VALJI
KESHAV & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AJ SHASTRI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8
None for Respondent(s) : 1, 1.2.2, 1.2.3, 1.2.4,
1.2.5, 1.2.6, 1.2.7, 1.2.8, 1.2.9, 1.2.10, 1.2.11, 3, 3.2.1, 3.2.2,
3.2.3, 3.2.4, 3.2.5, 3.2.6, 3.2.7,3.2.8
MR AMAR D MITHANI for
Respondent(s) : 1.2.1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/02/2011
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is allowed
in terms of paragraph Nos. 2(a) and 2(b). Necessary amendment be
carried out forthwith. The application stands disposed of
accordingly.
Main
matter being Special Civil Application No. 22278 of 2005 to be listed
on 18.02.2011.
(K.S.JHAVERI,
J.)
niru*
Top