Gujarat High Court High Court

Kersi vs Pramod on 14 February, 2011

Gujarat High Court
Kersi vs Pramod on 14 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13498/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 13498 of 2010
 

In


 

APPEAL
FROM ORDER No. 273 of 2007
 

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

 

KERSI
FARAMJI DALAL - Petitioner(s)
 

Versus
 

PRAMOD
.V. SHASTRI & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KF DALAL for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 4,6 - 7. 
MR DC
DAVE for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/02/2011 

 

 
 
ORAL
ORDER

Mr.

Dalal, learned advocate appearing for the petitioner seeks permission
to withdraw this application with a liberty to move appropriate
application for substituting parties qua original defendant-deceased
Smt. Dhunben in the present Appeal from Order as well as suit pending
before the trial court. Permission granted subject to objections of
respondent, if any. Civil Application stands disposed of as
withdrawn. Appeal from Order to come up on 28.02.2011.

(K.S.

JHAVERI, J.)

Divya//

   

Top