Gujarat High Court
Chunilal vs Kasturben on 1 March, 2011
Gujarat High Court Case Information System
Print
CA/1521/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1521 of 2011
In
FIRST
APPEAL No. 2579 of 2010
=========================================================
CHUNILAL
KAPOORCHANDJI SHAH & 6 - Petitioner(s)
Versus
KASTURBEN
V SHAH (WIFE) & 9 - Respondent(s)
=========================================================
Appearance
:
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7
None for Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,
1.2.6, 1.2.7, 1.2.8, 1.2.9, 1.2.10, 1.3.1, 1.3.2, 1.3.3, 1.3.4,1.3.5
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MS.JUSTICE B.M.TRIVEDI
Date
: 01/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.
Mihir Pathak learned advocate states that he has received
instruction to appear for the legal heirs of deceased Vallabhjibhai
Khetsi Shah, whose legal heirs are proposed to be joined as party in
the present application.
Under
the circumstances and in view of the grounds stated in the
application, the applicant is permitted to bring on record the legal
heirs of deceased Vallabhjibhai Khetsi Shah. The application is
allowed to the aforesaid extent. Disposed of accordingly.
(JAYANT
PATEL, J.)
(Ms.
B.M. TRIVEDI, J.)
mandora/
Top