Gujarat High Court
Gitaben vs Heard on 16 July, 2010
Gujarat High Court Case Information System
Print
CA/7358/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 7358 of 2010
In
SECOND
APPEAL No. 169 of 1991
=========================================================
GITABEN
KANTILAL SHAH. - applicant(s)
Versus
KESHARICHAND
NEMCHAND & 1 - opponent(s)
=========================================================
Appearance :
MR
BJ TRIVEDI for
applicant(s) : 1, 1.2.1,1.2.4 MR JT TRIVEDI for applicant : 1,
1.2.1,1.2.4 MS JIGNASA B TRIVEDI for applicant(s) : 1, 1.2.1,1.2.4
MS JIRGA D JHAVERI for opponent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 16/07/2010
ORAL
ORDER
1. Heard
the learned counsel of both the sides.
RULE.
Ms
Jirga Jhaveri, learned Advocate waives service of notice on behalf of
opponents No.1 and 2.
2. Considering
the averments made in the application, the prayer as set out in para
3 (a) is granted. The legal heirs and representatives of deceased
respondent No.1 as mentioned in para 2 of the application is ordered
to be brought on record. Necessary amendments be carried out in the
memo of the appeal forthwith.
3. With
these observations, this application is allowed. Rule is made
absolute.
[H.B. ANTANI, J.]
msp
Top