Gujarat High Court High Court

Ambalal.K vs Patel on 28 August, 2008

Gujarat High Court
Ambalal.K vs Patel on 28 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/314020/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 3140 of 2007
 

In


 

CIVIL
REVISION APPLICATION No. 798 of 1999
 

=========================================================

 

AMBALAL.K.
PARIKH SINCE DECD. THRO' HIS HEIR & 1 - Petitioner(s)
 

Versus
 

PATEL
NARSINHBHAI DEVABHAI SINCE DECD. THRO' HIS HEIR & 2 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SURESH M SHAH for
Petitioner(s) : 1 - 2. 
MR HARSHAD A PATEL for Respondent(s) :
1, 
MR RAJESH R DEWAL for Respondent(s) : 2, 
RULE SERVED for
Respondent(s) : 2.2.1,2.2.2  
RULE UNSERVED for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 28/08/2008 

 

 
ORAL
ORDER

Mr.

T.S. Nanavati, learned advocate appears for the legal heirs of the
deceased respondent nos. 1 & 2 of Civil Revision Application No.
798 of 1999. His name may be shown in the main matter also.

Heard.

In view of the averments made in the application, Civil Application
is allowed in terms of para 5. Office to carry out necessary
amendment in the Revision Application. Main matter is fixed for
hearing on 17th September 2008. Civil Application stands
disposed of accordingly.

(K.S.

JHAVERI, J.)

Divya//

   

Top