Gujarat High Court
Shukla vs Joshi on 21 January, 2010
Gujarat High Court Case Information System
Print
CA/10608/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10608 of 2009
In
SECOND
APPEAL (STAMP NUMBER) No. 284 of 2009
=================================================
SHUKLA
HASMUKHBHAI PUNJIRAM & 4 - Petitioners
Versus
JOSHI
CHUNILAL LALLUBHAI & 1 - Respondents
=================================================
Appearance :
MR
AY KOGJE for Petitioners : 1 - 5.
UNSERVED-EXPIRED (R) for
Respondent: 1,
RULE SERVED for Respondent:
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 21/01/2010
ORAL
ORDER
Shri
Gaurang Patel submits that the applicant will have to bring on record
legal heirs of Bai Shantaben who has passed away and therefore, now
the formality is required to be done. Shri Kogje seeks time and at
the same time he makes a request to have the address of legal heirs
of Bai Shantaben, to which Shri Gaurang Patel has agreed to supply
the address of legal heirs.
Matter
is adjourned to 19/2/2010.
[
S.R. BRAHMBHATT, J ]
/vgn
Top