Gujarat High Court Case Information System
Print
CA/5491/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 5491 of 2010
In
FIRST
APPEAL No. 3744 of 2009
=========================================================
PRAVIN
CHATRABHUJ THAKKAR - Petitioner(s)
Versus
THAKKAR
LILAVANTI BAHEN CHATRABHUJ WD/O CHATRABHUJ ODHAVJI & 10 -
Respondent(s)
=========================================================
Appearance :
MR
SURESH M SHAH for
Petitioner(s) : 1,
MR PREMAL JOSHI for Respondent(s) : 1, 1.2.1,
1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
MR
D.K.CHAUDHARY for Respondents Nos.2 - 6.
MR Mehul Sharad Shah- for
Respondent(s) : 7 -
11.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 28/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule.
Mr.Premal Joshi for opponents No. 1/1 to 1/2 and 1/4 to 1/6, Mr.D.K.
Chaudhary for opponents No.2 to 6 and Mr. Mehul Sharad Shah for
opponents No.7 to 11 waive service of Rule. So far as opponent
No.1/3 is concerned, he himself is the appellant and therefore, he
would not be required to be impleaded as party opponent and his name
shall stand deleted as opponent No.1/3.
Considering
the facts and circumstances, as original respondent No.1 has expired,
his legal heirs being opponents No.1/1 to 1/2, 1/4, 1/5, and 1/6 are
permitted to be impleaded as parties in the main First Appeal.
Application
allowed to the aforesaid extent. Rule made absolute accordingly.
(JAYANT
PATEL, J.)
(SMT.
ABHILASHA KUMARI, J.)
*bjoy
Top