Gujarat High Court
Civil Application No. 3486 Of 2003 vs Mr Suresh M Shah For on 24 November, 2010
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL APPLICATION No 3486 of 2003
in
SECOND APPEALNo 164 of 1990
--------------------------------------------------------------
BHUPATAJI BADARJI THAKARDA
Versus
ARVINDKUMAR NARMADASHANKER JOSHI
--------------------------------------------------------------
Appearance:
1. Civil Application No. 3486 of 2003
MR PK SHUKLA for Petitioner No. 1-2/4
MR SURESH M SHAH for Respondent No. 1
.......... for Respondent No. 2
UNSERVED-EXPIRED (R) for Respondent No. 2/1
RULE SERVED for Respondent No. 2/2-2/4
--------------------------------------------------------------
CORAM : HON'BLE MR.JUSTICE A.M.KAPADIA
Date of Order: 29/11/2004
ORAL ORDER
Mr. PK Shukla, learned advocate of the applicant, states
that after filing of this application opponent No.2/1 has
expired. Therefore, a Civil Application is required to
be filed for bringing heirs and legal representatives of
deceased opponent No.2/1 on the record. Hence, he prays
for time to file another civil application. The prayer
made by Mr. Shukla is not oppose by Mr. Mehul S. Shah,
learned advocate of opponent No.1. Hence, by consent,
S.O. to 14.12.2004.
(A.M. Kapadia, J.)
—
(karan)