Gujarat High Court
Keshubhai vs Arvindbhai on 16 November, 2011
Gujarat High Court Case Information System
Print
CA/11864/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 11864 of 2011
In
FIRST
APPEAL (STAMP NUMBER) No. 3016 of 2010
=========================================================
KESHUBHAI
C RATHWA - Petitioner(s)
Versus
ARVINDBHAI
JASHBHAI CHAUHAN & 7 - Respondent(s)
=========================================================
Appearance :
MR
SHITAL R PATEL for
Petitioner(s) : 1,
MR KK TRIVEDI for Respondent(s) : 1,
None
for Respondent(s) : 2 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 16/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Considering
the facts and circumstances, as no process is issued in Civil
Application and/or First Appeal, the applicant is permitted to bring
on record the legal heirs of deceased Pranav Prafulbhai
Contractor, as prayed in the application. The application stands
disposed of accordingly.
Sd/-
(Jayant
Patel, J.)
Sd/-
(R.M.
Chhaya, J.)
M.M.BHATT
Top