Gujarat High Court High Court

Lilaben vs Shree on 16 July, 2008

Gujarat High Court
Lilaben vs Shree on 16 July, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/8057/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 8057 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 10174 of
2007 
 
=========================================================

 

LILABEN
NAJABHAI RATHOD W/O DECEASED NAJABHAI BIJALBHAI RA - Petitioner(s)
 

Versus
 

SHREE
SIDDHAKSHETRA SHRAVIKASHRAM - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJESH P MANKAD for
Petitioner(s) : 1, 
MR DG CHAUHAN for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 16/07/2008  
 
ORAL ORDER

Rule.

Mr. DG Chauhan, learned advocate, appears for and waives service of
notice of rule on behalf of the respondent.

Present
application is filed with a prayer for permission to amend the main
petition so as to bring the heirs of petitioner on record. It is
stated in the application that Mr. Najabhai Bijalbhai Rathod, who is
the petitioner, expired during the pendency of the main petition on
12th September, 2007 and that therefore, it is now
necessary to bring his heirs on record. The applicant herein is the
widow of original petitioner. Considering the relief prayed for in
the application, Mr. Chauhan, who appears for the respondent, has no
objection if the application is granted. Hence, the application is
granted.

The
applicant shall carry out necessary amendment in the main petition
and shall serve copy of the amendment to the respondent on or before
21st July, 2008.

Rule
made absolute to the aforesaid extent.

[K.M.Thaker,
J.]

kdc