Gujarat High Court High Court

Rasilaben vs Mansukhbhai on 24 February, 2011

Gujarat High Court
Rasilaben vs Mansukhbhai on 24 February, 2011
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2295/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 2295 of 2011
 

In


 

CIVIL
REVISION APPLICATION No. 1624 of 1998
 

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


 

RASILABEN
WD/O (DECD.) VRAJLALDURLABHJI JOSHI - Petitioner(s)
 

Versus
 

MANSUKHBHAI
LAXMANBHAI - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RD DAVE for
Petitioner(s) : 1, 1.2.1,1.2.2  
MS MEENA M TRIVEDI for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 24/02/2011 

 

 
 
ORAL
ORDER

1. Rule.

Learned advocate Ms Meena Trivedi waives for opponent.

2. With
the consent of learned advocate for the parties this application is
taken up for final hearing.

3. It
is stated by learned advocate Mr R.D Dave for petitioner that Ms
Meena Trivedi for opponents has no objection if the application is
allowed and the heir of deceased petitioner are brought on record.

4.
Hence, this application is allowed and the relief claimed in para 5
is granted. Abatement of Civil Revision Application is set aside
and the heirs of deceased petitioner are ordered to be brought on
record. The petitioner to carry out the amendment forthwith. The
Application stands disposed of.

(B.N.

Mehta,J.)

mary//

   

Top