Gujarat High Court High Court

Saiyad vs Legal on 4 May, 2010

Gujarat High Court
Saiyad vs Legal on 4 May, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11377/2009	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 11377 of 2009
 

In


 

CIVIL
REVISION APPLICATION No. 234 of 2009
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE M.R. SHAH
 
 
=========================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

 
=========================================================


 

SAIYAD
SIRAJUDDIN KUTUBUDDIN & 1 - Petitioner(s)
 

Versus
 

LEGAL
HEIRS OF DECD. IMAMIBIBI D/O ABANMIYA RAJUMIYA & 13 -
Respondent(s)
 

=========================================================
 
Appearance : 
MR
AJ MEMON for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 - 2, 2.2.1,
2.2.2, 2.2.3, 2.2.4,2.2.5 - 4, 4.2.1,4.2.2 - 6,6.2.1 - 8, 8.2.1,
8.2.2, 8.3.1, 8.3.2, 8.3.3, 8.3.4, 8.3.5, 8.3.6,8.3.7 - 14. 
- for
Respondent(s) : 0.0.0, 0.0.0, 0.0.0, 9.2.1, 9.2.2, 9.2.3, 9.2.4,
9.2.5, 9.2.6,9.2.7
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 04/05/2010 

 

 
 
ORAL
JUDGMENT

Present
application has been preferred by the applicants original
petitioners permitting them to bring the heirs and legal
representatives of original respondent No.9 on record. Though,
served nobody appears on behalf of original respondent No.9. Hence,
present application is allowed and applicants are permitted to bring
the heirs and legal representatives of original respondent No.9 on
record as per paragraph No.1 of the present application as
respondent Nos. 9/1 to 9/10.

Registry
is directed to amend the cause title of main revision application
accordingly.

Rule
is made absolute accordingly. No costs.

(M.R.SHAH,
J.)

(ashish)

   

Top