Gujarat High Court High Court

The vs Dharmin on 21 October, 2011

Gujarat High Court
The vs Dharmin on 21 October, 2011
Author: Jayant Patel,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12746/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12746 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 10737 of 2009
 

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


 

THE
SHETH BHAGWANDAS BRIJBHUKHANDAS SHROFF BULSAR PEOPLES' -
Petitioner(s)
 

Versus
 

DHARMIN
CHANDRAKANT DESAI & 17 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DHARMESH V SHAH for
Petitioner(s) : 1, 
MRPATHIKMACHARYA for Respondent(s) : 1 - 3,5 -
10,12 - 16. 
None for Respondent(s) : 4, 11, 
- for Respondent(s)
: 0.0.0,0.0.0
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 15/01/2010 

 

 
 
ORAL
ORDER

The
present application is for brining on record the legal heirs of
deceased Samir Shantilal Jhaveri, original respondent No.4 in Special
Civil Application.

It
appears that the legal heirs of respondent No.4 are served pursuant
to the notice issued by this Court vide order dated 01.12.2009. None
has appeared.

Considering
the facts and circumstances and without prejudice to the rights and
contentions of the proposed respondent in the main Special Civil
Application, who are legal heirs of the original respondent No.4, if
they are permitted to be impleaded as party, the same would enable
this Court to properly adjudicate the issues which may arise in the
main petition.

Hence,
the legal heirs of the original respondent No.4 is permitted to be
impleaded as party in the main Special Civil Application No.10733/09
as prayed in the application but without prejudice to the rights
and contentions and defence as may be available in the main Special
Civil Application No.10733/09.

Application
disposed of accordingly.

(JAYANT PATEL, J.)

*bjoy

   

Top