Gujarat High Court High Court

Alkeshbhai vs Padamshibhai on 23 September, 2010

Gujarat High Court
Alkeshbhai vs Padamshibhai on 23 September, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8658/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 8658 of 2010
 

In


 

APPEAL
FROM ORDER No. 317 of 2009
 

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


 

ALKESHBHAI
RANCHHODBHAI GHODAKIYA & 5 - Petitioner(s)
 

Versus
 

PADAMSHIBHAI
PREMJIBHAI JHAVERI SINCE DECEASED THRO HIS LEGA & 5 -
Respondent(s)
 

=========================================================
 
Appearance : 
MR
NILESH A PANDYA for
Petitioner(s) : 1 - 6. 
MR SURESH M SHAH for Respondent(s) :
1, 
None for Respondent(s) : 2 - 4, 6, 
MR HARESH H PATEL for
Respondent(s) : 5, 5.2.1,5.2.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 23/09/2010 

 

 
 
ORAL
ORDER

Heard
Shri Nilesh Pandya, learned advocate for the applicant.

As
requested, leave to amend the application and the cause title is
granted.

Amendment
to be carried out accordingly.

S.O.

to 29th September, 2010.

(ANANT
S. DAVE, J.)

(ashish)

   

Top