Gujarat High Court Case Information System
Print
CA/14109/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR JOINING PARTY No. 14109 of 2010
In
SECOND
APPEAL No. 257 of 2005
=========================================================
INDRAVADAN
NANDLAL BHATT & 2 - Petitioner(s)
Versus
HIMMATLAL
AMRATLAL BHATT - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Petitioner(s) : 1 - 3.MR SURESH M SHAH for Petitioner(s) : 1 - 3.
MR
JD AJMERA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 17/02/2011
ORAL
ORDER
Rule.
Learned advocate Mr. J.D. Ajmera waives service of rule on behalf of
the opponent.
With
the consent of the parties, the application is taken up for hearing
today.
The
applicant has filed this application to bring on record the heirs
and legal representatives of the deceased appellant No. 3
Sharadchandra Nandlal Bhatt who died on 15.9.2010. Learned advocate
Mr. Ajmera for the opponent has no objection if the prayer made in
the application is granted.
In
view of the above the application is allowed. The legal
representatives of deceased appellant No. 3 Sharadchandra Nandlal
Bhatt are ordered to be brought on record of the case. Rule is made
absolute with no order as to costs.
(BANKIM N. MEHTA, J)
(pkn)
Top