Gujarat High Court
Appearance vs Rule Served For on 14 August, 2008
Gujarat High Court Case Information System
Print
CA/2282/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 2282 of 2008
In
APPEAL
FROM ORDER No. 67 of 2008
=========================================================
RAMILABEN
VINUBHAI PATEL & 1
Versus
INDUBEN,D/O
MAVJIBHAI RAMABHAI& W/O JAYANTIBHAI UMRIGAR & 16 -
Respondent(s)
=========================================================
Appearance
:
MRS
KETTY A MEHTA for
Applicants
RULE SERVED for Respondent(s) : 1 - 2, 4, 4.2.1, 4.2.2,
4.2.3, 4.2.4,4.2.5 - 5, 5.2.2, 5.2.3, 5.2.4, 5.2.5, 5.2.6, 5.2.7,
5.2.8, 5.2.10, 5.2.11, 5.2.12, 5.2.13, 5.2.14, 5.2.15, 5.2.16,
5.2.17, 5.2.18, 5.2.19, 5.2.20, 5.2.21,5.2.22 - 8,11 - 15, 17,
RULE
NOT RECD BACK for Respondent(s) : 3,
None for Respondent(s) :
5,
UNSERVED-REFUSED (R) for Respondent(s) : 5.2.9,9 - 10.
- for
Respondent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 14/08/2008
ORAL
ORDER
The
present application is filed by the applicants original
plaintiffs for appropriate order directing the applicants to bring
the heirs of the respondent No.5 on record.
Having
heard learned advocates for respective parties.
The
prayer in terms of para-4(A) is hereby granted. The respondent
Nos.5.a to 5.v are ordered to be brought on record as the heirs of
the respondent No.5. Registry is directed to amend the cause title
accordingly. Rule is made absolute accordingly. With this, present
Civil Application is disposed of.
[M.
R. SHAH,J.]
vijay
Top