Gujarat High Court
Dwarkadhishji vs Rahematben on 8 August, 2011
Gujarat High Court Case Information System
Print
CAST/5885/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION (STAMP NUMBER) No. 5885 of 2011
IN
SECOND
APPEAL No. 125 of 1997
=========================================================
DWARKADHISHJI
TEMPLE'S JAGIR TRUST THRO'ADMINISTRATOR - - Petitioner(s)
Versus
RAHEMATBEN
AMAD SAMA - Respondent(s)
=========================================================
Appearance
:
MR
BY MANKAD for
Petitioner(s) : 1,
None for Respondent(s) : 1,
MR CH VORA for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/08/2011
ORAL
ORDER
Leave
to amend the prayer clause of this application.
In
view of the averments made in the application, the same is granted in
terms of paragraph No.6(A)&(B). The application stands disposed
of accordingly.
(K.S.JHAVERI,J.)
pawan
Top