Gujarat High Court
=========================================Appearance vs Ms Archana R Acharya For on 12 April, 2010
Gujarat High Court Case Information System
Print
CA/3474/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 3474 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 3314 of 2008
=========================================
DISTRICT
PANCHAYAT BANASKANTHA
Versus
ISHWARBHAI
BHALUBHAI PATANI AND OTHERS
=========================================Appearance
:
MR DHAVAL M
BAROT for
the Applicants
MS ARCHANA R ACHARYA for Respondent No.1
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 12/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Application
comes up for impleadment of legal representatives of the respondent
No.1.
NOTICE
to proposed respondents. Learned counsel Ms. Archana R. Acharya
waives service of notice for proposed respondents. Impleadment is not
opposed.
Hence,
it is ordered that the proposed legal representatives be impleaded
in place of party- respondent No.1. Amended cause title be filed.
The application is disposed of accordingly.
(BHAGWATI
PRASAD, J.)
(J.C.
UPADHYAYA, J.)
omkar
Top