Gujarat High Court Case Information System
Print
CA/4091/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No.4091 of 2011
In
SECOND
APPEAL No.93 of 2008
=========================================
BABUBHAI
SOMABHAI - Applicant(s)
Versus
BUDHABHAI
JUMABHAI MAHESHWARI - Respondent(s)
=========================================
Appearance:
MR
ALKESH N SHAH for MR SHITAL R PATEL
for Applicant(s) : 1,
1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7, 1.3.1, 1.3.2, 1.3.3,
1.3.4,1.3.5
NOTICE NOT RECD BACK for Respondent(s):
1,
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 12/07/2011
ORAL
ORDER
1. Rule.
Mr. Saurabh M. Patel, learned advocate waives service of rule on
behalf of the respondent.
2. By
this application, the applicant – original appellant seeks
permission to bring on record the heirs and legal representatives of
the deceased appellant as mentioned in paragraph 3 of the application
and further seeks permission to amend the cause title of Second
Appeal No.93/2008 accordingly.
3. Heard
Mr. Alkesh N. Shah, learned advocate for Mr. Shital Patel, learned
advocate for the applicant and Mr. Saurabh M. Patel, learned advocate
for the respondent.
4. Having
regard to the averments made in the application, the application is
allowed. The heirs and legal representatives of the deceased
appellant as mentioned in paragraph 3 of the application are
permitted to be brought on the record of Second Appeal No.93/2008.
The cause title of Second Appeal No.93/2008 be amended accordingly.
Rule is made absolute accordingly with no order as to costs.
(
Harsha Devani, J. )
hki
Top