Gujarat High Court High Court

Bhogilal vs Khanderao on 9 February, 2011

Gujarat High Court
Bhogilal vs Khanderao on 9 February, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/852/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 852 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 237 of 2001
 

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

 

BHOGILAL
GORDHANBHAI PATEL & 3 - Petitioner(s)
 

Versus
 

KHANDERAO
NARAYANRAO SAVALE & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ PATEL for
Petitioner(s) : 1, 1.2.1, 1.3.1, 1.3.2,1.3.3 - 2, 2.2.1, 2.2.2,2.2.3
- 3, 3.2.1,3.2.2 - 4. 
MR JITENDRA M PATEL for Respondent(s) : 1,
3, 
None for Respondent(s) : 2, 2.2.1, 2.3.1,2.3.2  
MR MC BHATT
for Respondent(s) : 2.2.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 09/02/2011 

 

 
 
ORAL
ORDER

Heard
learned advocates for the parties.

In
view of the averments made in the application, the Civil Application
is allowed in terms of para 10(B) and 10(C). The application stands
disposed of with no order as to costs.

(
M.D. SHAH, J. )

syed/

   

Top