Gujarat High Court
Champakbhai vs Divaliben on 13 August, 2010
Gujarat High Court Case Information System
Print
CA/9237/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 9237 of 2010
In
FIRST
APPEAL No. 1537 of 1981
=========================================
CHAMPAKBHAI
BABLDAS GANDHI - Petitioner(s)
Versus
DIVALIBEN
MOHANLAL & 7 - Respondent(s)
=========================================
Appearance :
MS
JIRGA D JHAVERI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
None for
Respondent(s) : 1, 1.2.4, 1.2.5, 1.2.6, 1.2.7, 1.2.8, 1.2.9,1.2.10 -
8.
MR AK CLERK for Respondent(s) : 1.2.1, 1.2.2,1.2.3
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 13/08/2010
ORAL
ORDER
This
application is preferred by the applicant for substituting appellants
in First Appeal No.1537 of 1981. It is submitted by Ms.Jhaveri,
learned Advocate for the applicant that Vahivatdars are expired and
therefore, new Vahivatdars are to be substituted.
Considering
averments made in the Civil Application, present Civil Application is
allowed in terms of para 7(B).
[M.D.Shah,
J.]
satish
Top