Gujarat High Court High Court

Babubhai vs Budhabhai on 12 July, 2011

Gujarat High Court
Babubhai vs Budhabhai on 12 July, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4091/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No.4091 of 2011
 

In


 

SECOND
APPEAL No.93 of 2008
 

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

BABUBHAI
SOMABHAI - Applicant(s)
 

Versus
 

BUDHABHAI
JUMABHAI MAHESHWARI - Respondent(s)
 

========================================= 
Appearance: 
MR
ALKESH N SHAH for MR SHITAL R PATEL
for Applicant(s) : 1,
1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7, 1.3.1, 1.3.2, 1.3.3,
1.3.4,1.3.5  
NOTICE NOT RECD BACK for Respondent(s):
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 12/07/2011 

 

 
ORAL
ORDER

1. Rule.

Mr. Saurabh M. Patel, learned advocate waives service of rule on
behalf of the respondent.

2. By
this application, the applicant – original appellant seeks
permission to bring on record the heirs and legal representatives of
the deceased appellant as mentioned in paragraph 3 of the application
and further seeks permission to amend the cause title of Second
Appeal No.93/2008 accordingly.

3. Heard
Mr. Alkesh N. Shah, learned advocate for Mr. Shital Patel, learned
advocate for the applicant and Mr. Saurabh M. Patel, learned advocate
for the respondent.

4. Having
regard to the averments made in the application, the application is
allowed. The heirs and legal representatives of the deceased
appellant as mentioned in paragraph 3 of the application are
permitted to be brought on the record of Second Appeal No.93/2008.
The cause title of Second Appeal No.93/2008 be amended accordingly.
Rule is made absolute accordingly with no order as to costs.

(
Harsha Devani, J. )

hki

   

Top