Gujarat High Court
Haren vs Dhanvidhya on 11 January, 2011
Gujarat High Court Case Information System
Print
CA/14653/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 14653 of 2010
In
SPECIAL
CIVIL APPLICATION No. 8757 of 2008
=========================================================
HAREN
J DOSHI - Petitioner(s)
Versus
DHANVIDHYA
PRATAPRAI TRIVEDI & 17 - Respondent(s)
=========================================================
Appearance
:
MR
DEVANG J JOSHI for
Petitioner(s) : 1,
MSASHAHBRAHMBHATT for Respondent(s) : 1 - 2.
MR
TUSHAR L SHETH for Respondent(s) : 3 - 5, 7, 7.2.1, 7.2.2,7.2.3 -
8.
MR AR THACKER for Respondent(s) : 4,
None for Respondent(s)
: 6,9 - 13, 13.2.1, 13.2.2, 13.2.3,13.2.4 - 18.
MSVARSHABRAHMBHATT
for Respondent(s) :
8,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/01/2011
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is allowed
in terms of paragraph No. 4(a). Necessary amendment be carried out at
the earliest. The application stands disposed of accordingly.
(K.S.JHAVERI,
J.)
niru*
Top