Gujarat High Court
Manubhai vs Maheboobkkhan on 13 April, 2011
Gujarat High Court Case Information System
Print
CA/13996/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 13996 of 2010
In
FIRST
APPEAL No. 6508 of 1995
=========================================================
MANUBHAI
GANGABHAI VANKAR & 3 - Petitioner(s)
Versus
MAHEBOOBKKHAN
JARIFKHAN PATHAN & 1 - Respondent(s)
=========================================================
Appearance
:
MR
UM SHASTRI for
Petitioner(s) : 1,1.2.1 - 4.
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/04/2011
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is allowed
in terms of paragraph Nos. 5(a) and 5(b). Necessary amendment be
carried out forthwith. The application stands disposed of
accordingly.
(K.S.JHAVERI, J.)
niru*
Top