Gujarat High Court
Haresh vs Ghashyambhai on 18 January, 2011
Gujarat High Court Case Information System
Print
CRA/167/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 167 of 2010
=========================================
HARESH
SUNDARLAL GOHEL - Applicant(s)
Versus
GHASHYAMBHAI
KANTILAL JANI & 5 - Opponent(s)
=========================================
Appearance
:
MR NS SHETH for Applicant(s) :
1,
NOTICE SERVED BY DS for Opponent(s) : 1 - 2, 4,
MR BJ
TRIVEDI for Opponent(s) : 1 - 2, 4,
MR JT TRIVEDI for Opponent(s)
: 1 - 2, 4,
MS JIGNASA B TRIVEDI for Opponent(s) : 1 - 2,
4,
MR.DEVENDRA H PANDYA for Opponent(s) : 1 - 2,
4,
UNSERVED-EXPIRED (N) for Opponent(s) : 3,
None for
Opponent(s) : 5,
UNSERVED-REFUSED (N) for Opponent(s) : 5.2.1,
5.2.2, 5.2.3, 5.2.4,5.2.5 - 6.
DS AFF.NOT FILED (N) for
Opponent(s) : 5.2.6
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 18/01/2011
ORAL
ORDER
The
draft amendment is permitted to be taken on record.
Learned
counsel Mr. J.T. Trivedi states that he would seek instructions to
appear for the unserved deceased respondent No. 3, for which learned
advocate Mr. Sheth has stated that he would move the necessary civil
application.
Therefore,
by consent, the matter is adjourned to 28.1.2011. Interim relief
granted earlier to continue till then.
(Rajesh
H. Shukla, J.)
(hn)
Top