Gujarat High Court
Ambalal.K vs Patel on 28 August, 2008
Gujarat High Court Case Information System
Print
CA/314020/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 3140 of 2007
In
CIVIL
REVISION APPLICATION No. 798 of 1999
=========================================================
AMBALAL.K.
PARIKH SINCE DECD. THRO' HIS HEIR & 1 - Petitioner(s)
Versus
PATEL
NARSINHBHAI DEVABHAI SINCE DECD. THRO' HIS HEIR & 2 -
Respondent(s)
=========================================================
Appearance
:
MR
SURESH M SHAH for
Petitioner(s) : 1 - 2.
MR HARSHAD A PATEL for Respondent(s) :
1,
MR RAJESH R DEWAL for Respondent(s) : 2,
RULE SERVED for
Respondent(s) : 2.2.1,2.2.2
RULE UNSERVED for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/08/2008
ORAL
ORDER
Mr.
T.S. Nanavati, learned advocate appears for the legal heirs of the
deceased respondent nos. 1 & 2 of Civil Revision Application No.
798 of 1999. His name may be shown in the main matter also.
Heard.
In view of the averments made in the application, Civil Application
is allowed in terms of para 5. Office to carry out necessary
amendment in the Revision Application. Main matter is fixed for
hearing on 17th September 2008. Civil Application stands
disposed of accordingly.
(K.S.
JHAVERI, J.)
Divya//
Top