Gujarat High Court
Manojkumar vs Devendrakumar on 29 October, 2010
Gujarat High Court Case Information System
Print
CA/12178/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12178 of 2010
In
SECOND
APPEAL No. 75 of 2001
=========================================================
MANOJKUMAR
MAGANLAL - Petitioner(s)
Versus
DEVENDRAKUMAR
MAGANLAL - Respondent(s)
=========================================================
Appearance
:
MR
ZUBIN F BHARDA for
Petitioner(s) : 1,
MR PALAK R. INAMDAR for MR KASHYAP R. JOSHI for
the
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 29/10/2010
ORAL
ORDER
Rule.
Learned advocate Mr. Palak R. Inamdar for learned advocate Mr.
Kashyap R. Joshi waives service of notice of Rule for the
respondents.
Learned
advocate Mr. Inamdar for Mr. Joshi states that he has no objection if
the application is allowed and the heirs are brought on record of the
case.
In
view of above, the application is allowed. Delay is condoned and
heirs of deceased Maganlal Jagjivandas are ordered to be brought on
record. Rule is made absolute with no order as to costs.
(BANKIM.N.MEHTA,
J.)
shekhar/-
Top