Gujarat High Court
Yusuf vs Nafisakhatun on 9 September, 2008
Gujarat High Court Case Information System
Print
CA/902220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 9022 of 2008
In
SPECIAL
CIVIL APPLICATION No. 2532 of 2008
=========================================================
YUSUF
NOORMOHAMMED DINATH - Petitioner(s)
Versus
NAFISAKHATUN
NOORMOHAMMAD DINATH HEIR OF DECEASED & 12 - Respondent(s)
=========================================================
Appearance :
MR
AMIT V THAKKAR for Petitioner(s) : 1,
None for Respondent(s) : 1 -
2, 2.2.1, 2.2.2,2.2.3 -
13.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 09/09/2008
ORAL
ORDER
Applicant-original
petitioner to this application points out that respondent No.3 has
expired. However, her heirs are already on record in other capacity.
It is, therefore, not necessary to bring her heirs on record. The
applicant, therefore, seeks permission to amend the cause title in
the petition.
Permission
granted in terms of prayer 3(A). Civil Application is disposed of
accordingly.
(AKIL
KURESHI, J.)
ashish//
Top