Gujarat High Court High Court

========================================= vs Unserved-Expired (R) For on 5 July, 2011

Gujarat High Court
========================================= vs Unserved-Expired (R) For on 5 July, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4601/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 4601 of 2011
 

In


 

MISC.CIVIL
APPLICATION No. 3584 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5677 of 2009
 

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

KANTILAL
HARIDAS BADIANI & 2 

 

Versus
 

ASHOK
VRAJLAL BADIANI & 6 

 

========================================= 
Appearance
: 
TANNA ASSOCIATES for
Applicants 
UNSERVED-EXPIRED (R) for Respondent(s) : 1, 
MR PR
ABICHANDANI for Respondent(s) : 1, 
RULE SERVED BY DS for
Respondent(s) : 2 - 7. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 05/07/2011 

 

 
ORAL
ORDER

[1] Heard
Mr.Bhaskar Tanna, learned senior advocate for the applicants.

[2] The
present application has been taken out seeking belowmentioned relief
:-

“8(b) Be
pleased to permit the applicants to join legal heirs of respondent
No.1 Late shri Ashokbhai V. Badiani in M.C.A. No.3584/2010 and
subsequently in the main matter being Special Civil Application
No.5677 of 2009, as under :

1/1. Harshidaben
A. Badiani

w/o. Late
Shri Ashokbhai V. Badiani

1/2 Yash
Ashokbhai Badiani

1/3 Ronak
Ashokbhai Badiani

All
residing at “Krishna Bhuvan”,

Nr.Bhid
Bhanjan Gate,

Opp. Bonny
Travels,

Jamnagar.

[3] The
application has been taken out on the ground that the original
respondent No.1 expired during the pendency of M.C.A. No.3584 of 2010
and that therefore, it becomes necessary to join and implead the
heirs and legal representatives of the said original respondent No.1
in M.C.A. No.3584 of 2010.

[4] Having
regard to the submissions by learned senior counsel and the averments
made in the application, by order dated 10.05.2011 the application
was admitted and notice was issued. It is reported that the process
has been served to all the respondents, however, no one has entered
their appearance and any objection has not been filed and,
therefore, the relief as prayed for in paragraph No.8(b) is granted.
The applicants are permitted to amend the cause-title of M.C.A.
No.3584 of 2010 to substitute the respondent No.1 and implead his
heirs and legal representatives as per the details mentioned in
paragraph No.8(b) of the Civil Application No.4601 of 2011. Rule is
made absolute. The amendment to be carried out on or before
11.07.2011.

[
K. M. THAKER, J. ]

vijay

   

Top