Gujarat High Court High Court

Chhimiben vs Vijyaben on 1 October, 2010

Gujarat High Court
Chhimiben vs Vijyaben on 1 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7229/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 7229 of 2010
 

In


 

APPEAL
FROM ORDER-STAMP NUMBER No. 31 of 2010
 

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


 

CHHIMIBEN
D/O DAHYABHAI BHIKHABHAI RATNABBHAI W/O & 3 - Petitioner(s)
 

Versus
 

VIJYABEN
WD/O CHHIMABHAI PUNABHAI & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
NM KAPADIA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 - 2,
2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5, 2.2.6, 2.2.7, 2.2.8,2.2.9 - 3,
3.2.1, 3.2.2, 3.2.3, 3.2.4, 3.2.5, 3.2.6, 3.2.7, 3.3.1, 3.3.2,
3.3.3,3.3.4 - 4, 4.2.1, 4.2.2,4.2.3  
None for Respondent(s) :
1,1.2.1  
M/S S G ASSOCIATES for Respondent(s) : 1.2.2, 1.2.3,
1.2.4, 1.2.5,1.3.1  
MR AMAR D MITHANI for Respondent(s) : 1.2.6,
1.3.2, 1.3.3,1.3.4 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 01/10/2010 

 

 
ORAL
ORDER

1. By
way of this application, the applicants have prayed to permit the
applicants to join applicant nos. 3/4/1 to 3/4/4 as the heirs and
legal representatives of the deceased Savitaben.

2. Heard.

In view of the averments made in the application, the same is
granted in terms of para 3[B] &[C]. The application stands
disposed of. Rule is made absolute.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top