Gujarat High Court High Court

Rasilaben vs 2.3 on 9 February, 2011

Gujarat High Court
Rasilaben vs 2.3 on 9 February, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/91/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 91 of 2010
 

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

 

RASILABEN
WD/O BABURAM NIMAVAT & 4 - Applicant(s)
 

Versus
 

RAMNIKBHAI
KESHAVDAS NIMAVAT & 24 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
HRIDAY BUCH for
Applicant(s) : 1, 1.2.1, 1.2.2,1.2.3 - 5. 
UNSERVED-EXPIRED (N) for
Opponent(s) : 1, 10, 15, 
None for Opponent(s) : 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 10.2.1, 15.2.1, 15.2.2, 15.2.3,15.2.4  
MR.ALKESH
N SHAH for Opponent(s) : 2 - 9,11 - 14,16 -
25. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 09/02/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Hriday Buch on behalf of petitioner, learned
advocate Mr. AN Shah appearing for respondent nos. 2 to 9, 11 to 14,
and 16 to 25, respondent no. 1, 10 and 15 remained unserved as
expired.

The
civil application no. 15539/2010 filed by applicant original
petitioner where prayer made to condone delay of 682 days and permit
to bring heirs and legal representative of deceased respondent nos.
1, 10 and 15, who are party respondents in CRA no. 91/2010, which
has been granted and allowed by this Court while passing order on
10/12/2010. Accordingly, cause title has been amended.

Therefore,
issue notice to newly added respondents in pursuance to order passed
by this Court on 10/12/2010 in civil application no. 14285/2010
returnable on 14/3/2011.

(H.K.RATHOD,
J)

asma

   

Top