Gujarat High Court High Court

Shah vs Kanchanlal on 12 September, 2011

Gujarat High Court
Shah vs Kanchanlal on 12 September, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15548/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 15548 of 1999
 

In


 

SECOND
APPEAL No. 59 of 1981
 

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


 

SHAH
VASANTLAL THAKORLAL - Petitioner(s)
 

Versus
 

KANCHANLAL
MAGANLAL KAPADIA - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MD PANDYA for
Petitioner(s) : 1, 1.2.1,1.2.2  
None for Respondent(s) : 1, 1.2.1,
1.2.5,1.2.7  
MR IM KAPUR for Respondent(s) : 1.2.2, 1.2.3, 1.2.4,
1.2.6,1.2.8
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 02/05/2011 

 

ORAL
ORDER

Heard.

In view of the averments made in the application, the same is
allowed. Office to verify the records and to carry out the amendment
forthwith.

Learned
counsel for the applicants has supplied a copy of the Civil
Application, which is taken on record. The main matter to be listed
for hearing on 10.05.2011.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top