Gujarat High Court High Court

Ahmedabad vs Shemshuddin on 8 July, 2010

Gujarat High Court
Ahmedabad vs Shemshuddin on 8 July, 2010
Author: Jayant Patel,&Nbsp;Honble Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2285/2003	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 2285 of 2003
 

In


 

FIRST
APPEAL No. 2012 of 2002
 

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

AHMEDABAD
MUNICIPAL CORPORATION - Petitioner(s)
 

Versus
 

SHEMSHUDDIN
AHMEDJI DEVDIWALA - Respondent(s)
 

=====================================================
 
Appearance : 
MS
JIRGA D JHAVERI for Petitioner(s) : 1, 
MS DISHA N NANAVATY for
Respondent(s) :
1, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 08/07/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application is for bringing on record the legal heirs of
respondent No.1,who is stated to have expired on 25-2-2003.

Notice
has been issued and Ms.Nanavaty has filed her appearance.

Considering
the facts and circumstances, the legal heirs of the original
respondent No.1,as prayed in the application, are permitted to be
brought on record. The amendment shall be carried out within a week
from today in the original Memo of Appeal.

Application
is disposed of accordingly.

(Jayant Patel,J)

(Smt.Abhilasha Kumari,J)

arg

   

Top