Gujarat High Court High Court

Nitinchandra vs Javahar on 15 July, 2011

Gujarat High Court
Nitinchandra vs Javahar on 15 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7636/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 7636 of 2011
 

In


 

FIRST
APPEAL No. 2 of 1991
 

 
 
=========================================================

 

NITINCHANDRA
SHANTILAL PATEL & 4 - Petitioner(s)
 

Versus
 

JAVAHAR
AJITKUMAR PATEL C/O RAJENDRA A PATEL & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ SHASTRI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.3.1, 1.3.2,
1.3.3,1.3.4 - 5. 
None for Respondent(s) : 1, 1.2.1,1.2.5 - 3,
3.2.1, 3.2.2, 3.2.3, 3.2.4,6 - 7, 9, 
MR PR NANAVATI for
Respondent(s) : 1.2.2, 1.2.3,1.2.4  
- for Respondent(s) : 4 - 5. 
-
for Respondent(s) : 0.0.0
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/07/2011 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application, Civil Application
is allowed in terms of para 3(a) & (b). Amendment to be carried
out accordingly forthwith.

(K.S.

JHAVERI, J.)

Divya//

   

Top