Gujarat High Court
Prabhatba vs Unknown on 13 August, 2008
Gujarat High Court Case Information System
Print
MCA/2257/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION-CLARIFICATION OF ORDER No. 2257 of 2008
In
SECOND
APPEAL No. 47 of 2008
=========================================================
PRABHATBA
LAKHUBHA GOHIL HEIR OF LAKHUBHA DADBHA GOHIL & 5 - Applicant(s)
Versus
TEMUBHA
CHHANUBHA GOHIL & 6 - Opponent(s)
=========================================================
Appearance
:
MR
ANSHIN H DESAI for
Applicant(s) : 1
- 6.
MR
PARTH S TOLIA for
Opponent(s) : 1,
None
for Opponent(s) : 2, 2.2.1,
2.2.2,
2.2.3,2.2.4 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/08/2008
ORAL
ORDER
Heard
learned Advocate for the applicants. Considering the facts of the
case, I am of the view that this application appears to have been
filed under some mis-conception inasmuch as the applicants herein
were neither parties before the trial Court, lower appellate Court or
before this Court in the earlier proceedings. Hence, this application
does not deserve to be entertained. It stands disposed of
accordingly.
[K.
S. JHAVERI, J.]
Pravin/*
Top