Gujarat High Court High Court

Ismailbhai vs Unknown on 21 September, 2010

Gujarat High Court
Ismailbhai vs Unknown on 21 September, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3361/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3361 of 2009
 

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


 

ISMAILBHAI
VALIBHAI SINCE DECEASED & 8 - Applicant(s)
 

Versus
 

BAI
KHORSHED W/O M JAHANGIRJI & 4 - Opponent(s)
 

=========================================
 
Appearance : 
MR
HM JADEJA for
Applicant(s) : 1,3 - 4, 7,                                           
                      MR KASHYAP R JOSHI for Applicant(s) : 2,5 - 6,8
- 9. 
UNSERVED-EXPIRED (R) for Opponent(s) : 1, 
MR RM CHHAYA for
Opponent(s) : 2 - 4 
RULE SERVED for Opponent(s) :
5, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 21/09/2010 

 

 
 
ORAL
ORDER

1. Shri
Kashyap Joshi, learned advocate appearing on behalf of the applicants
seeks permission to delete applicants nos. 1, 3, 4 and 7 and opponent
no. 1. Permission is accordingly granted. Registry is directed to
amend the cause title of the Civil Application accordingly.

2. RULE.

Shri R.M. Chhaya, learned advocate waives service of notice of
rule on behalf of opponents nos. 2 to 4, who are the main contesting
parties.

3. The
present application has been preferred by the applicants-original
petitioners to condone the delay in preferring the application to
restore Special Civil Application No. 5381/1995.

4. Heard
Shri Kashyap Joshi, learned advocate appearing on behalf of the
applicants and Shri S.N. Shelat, learned Senior advocate appearing
with Shri R.M. Chhaya, learned advocate appearing on behalf opponents
nos. 2 to 4, who are the main contesting parties.

5. As
the application is not seriously opposed, the delay caused in
preferring the application to restore Special Civil Application No.
5381/1995 is hereby condoned.

6. With
this, the present application is allowed. Rule is made absolute to
the aforesaid extent. No cost.

(M.R.

SHAH, J.)

siji

   

Top