Gujarat High Court
Ambubhai vs Chhotubhai on 30 March, 2010
Gujarat High Court Case Information System
Print
CA/73920/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 739 of 2010
In
CIVIL
APPLICATION No. 12230 of 2009
In
APPEAL FROM ORDER No. 133 of 2006
=========================================================
AMBUBHAI
MAGANBHAI PATEL - Petitioner(s)
Versus
CHHOTUBHAI
MAGANBHAI PATEL & 9 - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1,
MR MA
KHARADI for Respondent(s) : 1 - 4,4.2.2 - 5, 5.2.2,5.2.3 - 7, 7.3.1,
7.3.2, 7.3.3,7.3.4 - 10, 10.2.2,10.2.3
None for Respondent(s) : 3
- 5, 7, 7.2.2, 7.2.3, 7.2.4, 7.2.5, 10,
NOTICE SERVED BY DS for
Respondent(s) : 3.2.1 - 4,4.2.2 - 5, 5.2.2, 5.2.3, 7.3.1, 7.3.2,
7.3.3,7.3.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 30/03/2010
ORAL
ORDER
The
present application is filed for bringing heirs on record.
Notice
was issued on 29.1.2010 to the proposed heirs returnable on 4.2.2010.
It
is reported by learned advocate Mr. Kharadi who is appearing for
opponents/original respondents that for proposed heirs nobody is
appearing.
Rule
returnable on 8.4.2010. Direct service is permitted.
(Ravi
R. Tripathi, J.)
…
(karan)
Top