Gujarat High Court
Kashiben vs Shanta on 22 July, 2010
Gujarat High Court Case Information System Print CA/12240/2005 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR BRINGING HEIRS No. 12240 of 2005 In SECOND APPEAL No. 4 of 1982 ========================================= KASHIBEN WD/O MAGANBHAI MAHADEVBHAI & 2 - Petitioner(s) Versus SHANTA WD/O AMBALAL RANCHHODDAS & 3 - Respondent(s) ========================================= Appearance : MR RC JANI for Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7, 1.2.8,1.2.9 - 3. for Respondent(s) : 1, None for Respondent(s) : 2 - 3, 3.2.1, 3.2.2, 3.3.1, 3.3.2, 3.3.3, 3.3.4,3.3.5 - 4, 4.2.1, 4.2.2, 4.3.1, 4.3.2, 4.3.3,4.3.4 ========================================= CORAM : HONOURABLE MR.JUSTICE K.A.PUJ Date : 22/07/2010 ORAL ORDER
Leave
to amend as per the draft amendment. Amendment be carried out
forthwith. The applicant is directed to file amended application
within one week from today.
Hence,
S.O. to 29th July, 2010.
(K.A.
PUJ, J.)
Pankaj
Top