Gujarat High Court High Court

Maganji vs Mangaldas on 29 July, 2008

Gujarat High Court
Maganji vs Mangaldas on 29 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14903/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 14903 of 2007
 

In


 

MISC.CIVIL
APPLICATION - FOR REVIEW No. 969 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 17427 of 2006
 

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


 

MAGANJI
FATAJI THAKORE - Petitioner(s)
 

Versus
 

MANGALDAS
ATMARAM PATEL & 4 - Respondent(s)
 

=========================================================
Appearance : 
MR
SUDHANSHU S PATEL for Petitioner(s) : 1, 1.2.1,
1.2.2, 1.2.3, 1.2.4,1.2.5  
None for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 29/07/2008 

 

 
ORAL
ORDER

Rule.

Present application has been filed by the applicants ? heirs of
deceased Santokben Somaji Thakore for bringing them on record as
petitioner Nos.1 to 5 in Misc. Civil Application No.969 of 2007. It
appears that original applicant ? Santokben Somaji Thakore has
expired on 14.04.2007 and present application has been filed on
10.07.2007 and considering above, present application is allowed.
Prayer in terms of para 4(A) is granted. Rule is made absolute
accordingly.

[M.R.Shah,J.]

satish

   

Top