Gujarat High Court
Chandrakant vs Dhankunwarba on 23 September, 2011
Gujarat High Court Case Information System
Print
CA/8893/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 8893 of 2011
=========================================================
CHANDRAKANT
AMRUTLAL SONI & 2 - Petitioner(s)
Versus
DHANKUNWARBA
W/O JAMNADAS S SONI & 7 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Petitioner(s) : 1 - 3.
RULE NOT RECD BACK for Respondent(s) : 1 -
7.
RULE UNSERVED for Respondent(s) : 8,
MR PJ KANABAR for
Respondent(s) :
8,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/09/2011
ORAL
ORDER
Mr.
Kanabar, learned advocate for the respondent No. 8 is not present.
Learned advocate for the applicants will take appropriate action in
respect of respondents Nos. 1 to 7. Matter is adjourned to
30.09.2011.
(K.S.JHAVERI,
J.)
niru*
Top