Gujarat High Court
Bai vs Bai on 27 April, 2010
Gujarat High Court Case Information System
Print
CA/4461/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4461 of 2010
In
SPECIAL
CIVIL APPLICATION No. 5165 of 2009
=========================================================
BAI
DAVAL UKKAD W/O VALJI NATHU THROUGH POWER OF ATTORNEY - Petitioner(s)
Versus
BAI
UJI NARAN WE/O NARAN UKKAD & 2 - Respondent(s)
=========================================================
Appearance :
MR
TULSHI R SAVANI for
Petitioner(s) : 1,
MR VISHWAS S DAVE for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 27/04/2010
ORAL
ORDER
The
matter was mentioned in the morning for circulation today and
accordingly papers are called for from the Registry at 2:30 p.m.
2. Leave
to amend. Bai Shamuben Naran respondent No.2 be shown as an heir
of deceased Bai Uji Naran-respondent No.1. Amendment be carried out
accordingly.
3. Present
application is filed praying for deletion of name of respondent No.1
Bai Uji Naran we/o. Naran Ukkad, as she died on 12/05/2009.
4. Having
heard the learned Advocates appearing for the respective parties,
present application is allowed.
(RAVI
R TRIPATHI, J.)
sompura
Top