Gujarat High Court High Court

Sardar vs Solanki on 25 November, 2010

Gujarat High Court
Sardar vs Solanki on 25 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5863/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 5863 of 2007
 

 


 

In
FIRST APPEAL No. 3966 of 2007
 

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

 

SARDAR
SAROVAR NARMADA NIGAM LIMITED. & 1 - Petitioner(s)
 

Versus
 

SOLANKI
INDIRABEN - Respondent(s)
 

=========================================================
 
Appearance
: 
MR NIKUNT RAVAL AGP 
for
Petitioner(s) : 1 - 2. 
None for Respondent(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
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/11/2010 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application, the same is allowed
in terms of paragraph Nos. 8(B) and 8(C). Necessary amendment be
carried out forthwith. The application stands disposed of
accordingly. F.A for admission on 22.11.2010.

(K.S.JHAVERI,
J.)

niru*

   

Top