Gujarat High Court High Court

Somchand vs Khimchand on 14 August, 2008

Gujarat High Court
Somchand vs Khimchand on 14 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9411/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 9411 of 2008
 

In


 

CIVIL
APPLICATION No. 4348 of 2006
 

In
CIVIL REVISION APPLICATION No. 1182 of 1982
 

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

 

SOMCHAND
MANCHARAM - Petitioner(s)
 

Versus
 

KHIMCHAND
MAGANLAL & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL S SHAH for
Petitioner(s) : 1,MR SURESH M SHAH for Petitioner(s) : 1, 
MR SH
SANJANWALA for Respondent(s) : 1, 
None for Respondent(s) : 2,
2.2.1,2.2.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/08/2008 

 

 
 
ORAL
ORDER

In
view of the averments made in the Civil Application, Civil
Application is required to be allowed. Therefore, Civil Application
is allowed in terms of para 5(a). Civil Application stands disposed
of accordingly.

(K.S.JHAVERI,
J.)

(ila)

   

Top