Gujarat High Court Case Information System
Print
SCA/10826/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10826 of 2008
=========================================
VIJAYBHAI
BHAGWANDAS MURJANI - Petitioner(s)
Versus
MANSIBEN
VIJAYBHAI MURJANI - Respondent(s)
=========================================
Appearance :
MR
NL RAMNANI for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1,
MR
NEHUL L DAVE for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 01/09/2010
ORAL
ORDER
Learned Advocate Mr.Nehul
Dave states that there is a mistake on his part when he mentioned
surname of his client to be, ‘Khantani’. He submits that this
mistake happened because he was taking instructions from his client
on telephone. He states that the surname be corrected as, Santani .
Learned Advocate to deposit
Rs.500/- in Advocates’ Library and receipt be produced before the
Court Sheristedar.
Order dated 30.03.2010 is
accordingly modified and the name mentioned in sub-para-2 as Lina
Rameshchandra Khantani be read as Lina Rameshchandra Santani .
Speaking to Minutes is
disposed of accordingly.
(Ravi R.Tripathi, J.)
*Shitole
Top