Gujarat High Court High Court

Deputy vs Hemantbhai on 16 August, 2010

Gujarat High Court
Deputy vs Hemantbhai on 16 August, 2010
Author: Jayant Patel,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12096/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12096 of 2009
 

In


 

FIRST
APPEAL No. 5504 of 2008
 

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


 

DEPUTY
GENERAL MANAGER - Petitioner(s)
 

Versus
 

HEMANTBHAI
AMRUTBHAI PATEL & 1 - Respondent(s)
 

=============================================================
 
Appearance : 
MR
AJAY R MEHTA for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
MR AJ PATEL for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5  
MS MANISHA
NARSINGHANI, AGP for Respondent(s) :
2, 
=============================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 16/08/2010 

 

ORAL
ORDER

(Per :

HONOURABLE MR.JUSTICE JAYANT PATEL)

1. Present
application is for bringing on record the legal heirs of deceased
Amratbhai Somabhai Patel, who has expired pending the proceedings.

2. Considering
the facts and circumstances and in view of the fact that Mr. Dipam S.
Rami for Mr. AJ Patel, learned counsel appeared for legal heirs of
the deceased, the applicant is permitted to bring on record the legal
heirs of deceased Amratbhai Somabhai Patel, as prayed in the
application, in the proceedings of the first appeal.

3. Application
allowed to the aforesaid extent. Rule made absolute.

(JAYANT PATEL, J.)

(BANKIM.N.MEHTA, J.)

shekhar/-

   

Top