Gujarat High Court
Balvantbhai vs Harshaben on 11 July, 2011
Gujarat High Court Case Information System
Print
CAST/3715/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION (STAMP NUMBER) No. 3715 of 2011
In
FIRST
APPEAL No. 2251 of 2004
With
CIVIL
APPLICATION (STAMP NUMBER) No. 3717 of 2011
In
FIRST
APPEAL No. 2252 of 2004
=========================================================
BALVANTBHAI
TRIBHOVANDAS PATEL & 1 - Petitioner(s)
Versus
HARSHABEN
NAUTAMLAL MEHTA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
KETAN D SHAH for
Petitioner(s) : 1 - 2.
MR DEEPAK M SHAH for Respondent(s) : 1,
MR
DAKSHESH MEHTA for Respondent(s) : 2,
None for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/07/2011
ORAL
ORDER
Heard.
In view of the averments made in the applications, the same are
allowed in terms of Para-5(B). The cause-title of the main appeals be
amended. Both the applications stand disposed of.
[K.
S. JHAVERI, J.]
Pravin/*
Top