Gujarat High Court High Court

Vijaybhai vs Mansiben on 1 September, 2010

Gujarat High Court
Vijaybhai vs Mansiben on 1 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10826/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10826 of 2008
 

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


 

VIJAYBHAI
BHAGWANDAS MURJANI - Petitioner(s)
 

Versus
 

MANSIBEN
VIJAYBHAI MURJANI - Respondent(s)
 

=========================================
 
Appearance : 
MR
NL RAMNANI for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1, 
MR
NEHUL L DAVE for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 


 

Date
: 01/09/2010 

 

 
 
ORAL
ORDER

Learned Advocate Mr.Nehul
Dave states that there is a mistake on his part when he mentioned
surname of his client to be, ‘Khantani’. He submits that this
mistake happened because he was taking instructions from his client
on telephone. He states that the surname be corrected as, Santani .

Learned Advocate to deposit
Rs.500/- in Advocates’ Library and receipt be produced before the
Court Sheristedar.

Order dated 30.03.2010 is
accordingly modified and the name mentioned in sub-para-2 as Lina
Rameshchandra Khantani be read as Lina Rameshchandra Santani .

Speaking to Minutes is
disposed of accordingly.

(Ravi R.Tripathi, J.)

*Shitole

   

Top