Gujarat High Court High Court

Chandravadan vs Nadiad on 14 July, 2011

Gujarat High Court
Chandravadan vs Nadiad on 14 July, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6979/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 6979 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 2420 of 2004
 

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


 

CHANDRAVADAN
AMBALAL TAKTAWALA - Petitioner(s)
 

Versus
 

NADIAD
MERCANTILE COOPERATIVE BANK LTD. & 4 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
SHIRISH JOSHI for
Petitioner(s) : 1, 
MR HM PARIKH for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 3,3.2.1 - 4,4.2.1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 14/07/2011 

 

 
 
ORAL
ORDER

Considering
the facts and circumstances of the case, this application is allowed
in terms of paragraph 5(A). The petitioner is directed to carry out
the amendment in the main Special Civil Application No.2420 of 2004
forthwith.

After
the amendment is carried out, the office is directed to issue fresh
notice to respondents no.1,3 and 4 in the Special Civil Application
No. 2420 of 2004 returnable on 10.8.2011.

(
M.D.Shah, J )

srilatha

   

Top