Gujarat High Court
Chandravadan vs Nadiad on 14 July, 2011
Gujarat High Court Case Information System
Print
CA/6979/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 6979 of 2011
In
SPECIAL
CIVIL APPLICATION No. 2420 of 2004
=========================================================
CHANDRAVADAN
AMBALAL TAKTAWALA - Petitioner(s)
Versus
NADIAD
MERCANTILE COOPERATIVE BANK LTD. & 4 - Respondent(s)
=========================================================
Appearance :
MR
SHIRISH JOSHI for
Petitioner(s) : 1,
MR HM PARIKH for Respondent(s) : 1,
None for
Respondent(s) : 2 - 3,3.2.1 - 4,4.2.1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 14/07/2011
ORAL
ORDER
Considering
the facts and circumstances of the case, this application is allowed
in terms of paragraph 5(A). The petitioner is directed to carry out
the amendment in the main Special Civil Application No.2420 of 2004
forthwith.
After
the amendment is carried out, the office is directed to issue fresh
notice to respondents no.1,3 and 4 in the Special Civil Application
No. 2420 of 2004 returnable on 10.8.2011.
(
M.D.Shah, J )
srilatha
Top