Gujarat High Court High Court

Kantaben vs Jayaben on 29 April, 2011

Gujarat High Court
Kantaben vs Jayaben on 29 April, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/987/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 987 of 2011
 

In


 

SECOND
APPEAL No. 106 of 1989
 

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

 

KANTABEN
PARSOTTAMBHAI WD/O RAMANLAL NAGJIBHAI RAI - Petitioner(s)
 

Versus
 

JAYABEN
WD/O GHANSHYAMBAHI PUROHIT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JITENDRA M PATEL for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
NOTICE SERVED
for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4  
MS BHARTI H RANA
for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

 
 


 

Date
: 29/04/2011 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr. Jitendra M. Patel appearing for the applicant
and Ms. Bharti H. Rana for respondent nos.1/1 to 1/4.

2. Having
regard to the submissions made by the learned advocates for the
parties and the averments made in the application, the delay occurred
in filing the Civil Application for setting aside the abatement of
Second Appeal, is condoned in the interest of justice and the
abatement of the Second Appeal is also set aside. Accordingly
present civil application is allowed.

3. The
main Second Appeal No.106 of 1989 be listed on the Board for final
hearing on 27/6/2011.

(BELA
TRIVEDI, J.)

(ila)

   

Top