Gujarat High Court
None For Respondent(S) : 1 – 2 vs – 2 on 10 September, 2008
Gujarat High Court Case Information System
Print
CA/10792/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 10792 of 2008
==========================================
MOHANLAL
KHIMJI BHANUSHALI
Versus
GHANSHYAMLAL
RATANSHI MEHTA & ORS
==========================================
Appearance
:
MR JR NANAVATI for
Petitioner:1
None for Respondent(s) : 1 - 2, 4, 4.2.1, 4.2.2,4.2.3
- 7.
(MR BD SHUKLA) for Respondent(s) : 3,
- for Respondent(s)
: 8,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/09/2008
ORAL ORDER
Rule.
The
present application is filed to bring legal heirs of late Mohanlal
Bhanushali on record.
Looking
to the averments made in the application and the submissions made by
the learned counsel for the applicants, the present application is
allowed in terms of para-2(A). Necessary amendment in the cause
title of main appeal i.e. First Appeal No.1304 of 1984 to be carried
out.
The
application is accordingly disposed of. Rule is made absolute to the
aforesaid extent.
(K.S.JHAVERI,
J.)
Amit/-
Top