Gujarat High Court
Somchand vs Khimchand on 14 August, 2008
Gujarat High Court Case Information System
Print
CA/9411/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 9411 of 2008
In
CIVIL
APPLICATION No. 4348 of 2006
In
CIVIL REVISION APPLICATION No. 1182 of 1982
=========================================================
SOMCHAND
MANCHARAM - Petitioner(s)
Versus
KHIMCHAND
MAGANLAL & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Petitioner(s) : 1,MR SURESH M SHAH for Petitioner(s) : 1,
MR SH
SANJANWALA for Respondent(s) : 1,
None for Respondent(s) : 2,
2.2.1,2.2.2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/08/2008
ORAL
ORDER
In
view of the averments made in the Civil Application, Civil
Application is required to be allowed. Therefore, Civil Application
is allowed in terms of para 5(a). Civil Application stands disposed
of accordingly.
(K.S.JHAVERI,
J.)
(ila)
Top