Gujarat High Court Case Information System
Print
CA/2628/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 2628 of 2011
WITH
FIRST
APPEAL No. 3532 of 1998
=========================================================
BHAGWATIBHAI
SHANKERSINGH TOMAR & 7 - Petitioner(s)
Versus
NAND
KISHORE TIWARI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MJ MEHTA for
Petitioner(s) : 1 - 8.
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 19/04/2011
ORDER
IN CIVIL APPLICATION
Learned
advocate for the applicant seeks permission to delete prayer made in
paragraph No. 3(B) and 3(C) in view of the affidavit filed by the
legal heirs and appearance filed by the learned advocate for the
applicants.
Heard.
In view of the averments made in the application, the same is
allowed in terms of paragraph No. 3(A). Necessary amendment be
carried out forthwith. The application stands disposed of
accordingly.
(K.S.JHAVERI, J.)
ORDER
IN FIRST APPEAL
After
correcting the address of respondent No.2 in the cause title issue
Fresh Notice to the respondent No. 2 returnable on 05.07.2011.
(K.S.JHAVERI,
J.)
niru*
Top