Gujarat High Court
Kashiben vs Shanta on 22 July, 2010
Gujarat High Court Case Information System
Print
CA/12240/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12240 of 2005
In
SECOND
APPEAL No. 4 of 1982
=========================================
KASHIBEN
WD/O MAGANBHAI MAHADEVBHAI & 2 - Petitioner(s)
Versus
SHANTA
WD/O AMBALAL RANCHHODDAS & 3 - Respondent(s)
=========================================
Appearance
:
MR RC JANI
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, 1.2.8,1.2.9 - 3.
for
Respondent(s) : 1,
None for Respondent(s) : 2 - 3, 3.2.1, 3.2.2,
3.3.1, 3.3.2, 3.3.3, 3.3.4,3.3.5 - 4, 4.2.1, 4.2.2, 4.3.1, 4.3.2,
4.3.3,4.3.4
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 22/07/2010
ORAL
ORDER
Leave
to amend as per the draft amendment. Amendment be carried out
forthwith. The applicant is directed to file amended application
within one week from today.
Hence,
S.O. to 29th July, 2010.
(K.A.
PUJ, J.)
Pankaj
Top