Gujarat High Court
Somabhai vs Kunvarji on 10 September, 2008
Gujarat High Court Case Information System
Print
SCA/1124920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11249 of 2008
=========================================================
SOMABHAI
JETHABHAI VANKAR - Petitioner(s)
Versus
KUNVARJI
GALBAJI MAKWANA DECEASED THROUGH LEGAL HEIRS & 4 - Respondent(s)
=========================================================
Appearance :
MR
JV JAPEE for Petitioner(s) : 1,
None for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 10/09/2008
ORAL
ORDER
Learned
advocate, Shri J.V.Japee, for the petitioner submitted that by the
impugned order, learned Judge rejected the application of the
petitioner for brining legal heirs of the deceased defendant on
record by making observations regarding merits of the suit. He
pointed out that application for condonation of delay bringing legal
heirs is already granted by the Court below.
Notice
for final disposal returnable on 24th September, 2008.
Direct service is permitted.
In
the meantime, impugned order shall stand stayed.
(AKIL
KURESHI, J.)
ashish//
Top