Gujarat High Court High Court

Sonalben vs Valji on 11 February, 2011

Gujarat High Court
Sonalben vs Valji on 11 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1635/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1635 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 22278 of 2005
 

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

 

SONALBEN
- Petitioner(s)
 

Versus
 

VALJI
KESHAV & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ SHASTRI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8  
None for Respondent(s) : 1, 1.2.2, 1.2.3, 1.2.4,
1.2.5, 1.2.6, 1.2.7, 1.2.8, 1.2.9, 1.2.10, 1.2.11, 3, 3.2.1, 3.2.2,
3.2.3, 3.2.4, 3.2.5, 3.2.6, 3.2.7,3.2.8  
MR AMAR D MITHANI for
Respondent(s) : 1.2.1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 11/02/2011 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application, the same is allowed
in terms of paragraph Nos. 2(a) and 2(b). Necessary amendment be
carried out forthwith. The application stands disposed of
accordingly.

Main
matter being Special Civil Application No. 22278 of 2005 to be listed
on 18.02.2011.

(K.S.JHAVERI,
J.)

niru*

   

Top