Gujarat High Court
Manjulaben vs Rabari on 22 July, 2011
Gujarat High Court Case Information System Print CA/7768/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR BRINGING HEIRS No. 7768 of 2011 In SECOND APPEAL No. 138 of 2004 ========================================================= MANJULABEN KADWAJI THAKORE & 3 - Petitioner(s) Versus RABARI AMRUTBHAI ARJANBHAI & 3 - Respondent(s) ========================================================= Appearance : MR MILIND R KULKARNI for Petitioner(s) : 1 - 4. None for Respondent(s) : 1 - 4. ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 22/07/2011 ORAL ORDER
Heard.
In view of the averments made in the application, the same is hereby
allowed in terms of paragraphs 3(b) and 3(c). Necessary amendment be
carried out forthwith. The application stands disposed of
accordingly.
The
main appeal be listed for final hearing on 25th August
2011.
(K.S.
Jhaveri, J)
Aakar
Top