Gujarat High Court
– 5 vs 3 on 31 March, 2011
Gujarat High Court Case Information System Print CA/2447/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR BRINGING HEIRS No. 2447 of 2011 In CIVIL APPLICATION No. 10349 of 2010 In FIRST APPEAL (STAMP NUMBER) No. 46 of 2010 ========================================= BHAGWATIBEN W/O DINESHBHAI ISHWARBHAI PATEL & ORW Versus YASHPAL ANILBHAI MAKWANA & ORS ========================================= Appearance : MR JV JAPEE for Petitioner(s) : 1 - 5. RULE UNSERVED for Respondent(s) : 1,3 - 4. RULE SERVED for Respondent(s) : 2, MR NAGESH C SOOD for Respondent(s) : 5, ========================================= CORAM : HONOURABLE MR.JUSTICE JAYANT PATEL and HONOURABLE MR.JUSTICE H.B.ANTANI Date : 31/03/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Learned
Advocate for the applicant shall join the proposed legal heirs of
the respondent, namely, Shakinaben Abdulbhai Khalani and shall also
give the correct address within 10 days. Thereafter, the office shall
issue notice of Rule to the unserved respondents returnable on
25.4.2011.
(JAYANT
PATEL, J.)
(H.B.ANTANI,
J.)
pnnair
Top