Gujarat High Court
– 5 vs 3 on 31 March, 2011
Gujarat High Court Case Information System
Print
CA/2447/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 2447 of 2011
In
CIVIL
APPLICATION No. 10349 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 46 of 2010
=========================================
BHAGWATIBEN
W/O DINESHBHAI ISHWARBHAI PATEL & ORW
Versus
YASHPAL
ANILBHAI MAKWANA & ORS
=========================================
Appearance :
MR
JV JAPEE for
Petitioner(s) : 1 - 5.
RULE UNSERVED for Respondent(s) : 1,3 -
4.
RULE SERVED for Respondent(s) : 2,
MR NAGESH C SOOD for
Respondent(s) : 5,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 31/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Learned
Advocate for the applicant shall join the proposed legal heirs of
the respondent, namely, Shakinaben Abdulbhai Khalani and shall also
give the correct address within 10 days. Thereafter, the office shall
issue notice of Rule to the unserved respondents returnable on
25.4.2011.
(JAYANT
PATEL, J.)
(H.B.ANTANI,
J.)
pnnair
Top