Gujarat High Court High Court

Jigishaben vs Mohanbhai on 9 March, 2010

Gujarat High Court
Jigishaben vs Mohanbhai on 9 March, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2382/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 2382 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 13224 of
2008 
=========================================================

 

JIGISHABEN
VIJAYKUMAR PARMAR - Petitioner(s)
 

Versus
 

MOHANBHAI
NANJIBHAI PARMAR & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAMPANERI for
Petitioner(s) : 1, 
MR FB BRAHMBHATT for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
9. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

					Date
: 09/03/2010 

 

 
ORAL
ORDER

Mr.

Y.V. Vaghela, learned advocate for Mr. P.S. Champaneri, learned
counsel for the applicant submits that inadvertently, a Civil
Application has been filed in a petition that has already been
disposed of, and therefore, he may be permitted to change the
nomenclature of the Civil Application and convert it into a Misc.
Civil Application. The request is not opposed by Mr. F.B. Brahmbhatt,
learned counsel for the respondents.

Accordingly,
permission to convert the Civil Application into a Misc. Civil
Application is granted. The necessary
amendments/corrections may be carried out, forthwith.

At
this stage, Mr. F.B. Brahmbhatt, learned counsel for the respondents
prays for adjournment. List on 15th
March, 2010.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top