Gujarat High Court Case Information System
Print
CA/11576/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11576 of 2010
In
CIVIL
APPLICATION No. 7783 of 2010
In
CIVIL
REVISION APPLICATION (STAMP NO.) No. 93 of 2010
=======================================================
KANBI
DANABHAI DHUDABHAI & 6 - Petitioner(s)
Versus
KANBI
HIRABEN MANABHAI & 7 - Respondent(s)
=======================================================
Appearance :
MR
SS JADEJA for MR PP
MAJMUDAR for Petitioner(s): 1-7.
None for Respondent(s) : 1, 5,
MR
MB RANA for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4
RULE SERVED
for Respondent(s) : 1.2.5, 1.2.6,3 - 5, 5.2.2, 5.2.3, 5.2.4, 5.2.5,
5.2.6, 5.2.7, 5.2.8,7 - 8.
MR UM SHASTRI for Respondent(s) : 2,
-
for Respondent(s) : 0.0.0
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 02/12/2010
ORAL
ORDER
Heard
learned counsel, Mr.S.S. Jadeja for Mr.P.P. Majmudar for the
applicants and learned counsel, Mr.Rana for the respondent nos.1/1 to
1/4.
Though
the respondent nos.5/1 to 5/8 have been served, none appeared.
Therefore, the present application for brining legal heirs of the
deceased, respondent no.5 deserves to be allowed as there is no
objection as none has remained present.
Accordingly,
the present application stands allowed in terms of Para No.4(B). The
applicants are permitted to bring opponent nos.5/1 to 5/8
as the legal heirs and legal representatives of the respondent
no.5-deceased by making suitable amendment. Rule is made absolute to
the aforesaid extent.
(RAJESH
H.SHUKLA, J.)
/patil
Top