Gujarat High Court
Nitinchandra vs Javahar on 15 July, 2011
Gujarat High Court Case Information System
Print
CA/7636/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 7636 of 2011
In
FIRST
APPEAL No. 2 of 1991
=========================================================
NITINCHANDRA
SHANTILAL PATEL & 4 - Petitioner(s)
Versus
JAVAHAR
AJITKUMAR PATEL C/O RAJENDRA A PATEL & 8 - Respondent(s)
=========================================================
Appearance
:
MR
AJ SHASTRI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.3.1, 1.3.2,
1.3.3,1.3.4 - 5.
None for Respondent(s) : 1, 1.2.1,1.2.5 - 3,
3.2.1, 3.2.2, 3.2.3, 3.2.4,6 - 7, 9,
MR PR NANAVATI for
Respondent(s) : 1.2.2, 1.2.3,1.2.4
- for Respondent(s) : 4 - 5.
-
for Respondent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/07/2011
ORAL
ORDER
Heard.
In view of the averments made in the application, Civil Application
is allowed in terms of para 3(a) & (b). Amendment to be carried
out accordingly forthwith.
(K.S.
JHAVERI, J.)
Divya//
Top