Gujarat High Court High Court

Bai vs Bai on 27 April, 2010

Gujarat High Court
Bai vs Bai on 27 April, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4461/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4461 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5165 of 2009
 

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


 

BAI
DAVAL UKKAD W/O VALJI NATHU THROUGH POWER OF ATTORNEY - Petitioner(s)
 

Versus
 

BAI
UJI NARAN WE/O NARAN UKKAD & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
TULSHI R SAVANI for
Petitioner(s) : 1, 
MR VISHWAS S DAVE for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 27/04/2010 

 

 
 
ORAL
ORDER

The
matter was mentioned in the morning for circulation today and
accordingly papers are called for from the Registry at 2:30 p.m.

2. Leave
to amend. Bai Shamuben Naran respondent No.2 be shown as an heir
of deceased Bai Uji Naran-respondent No.1. Amendment be carried out
accordingly.

3. Present
application is filed praying for deletion of name of respondent No.1
Bai Uji Naran we/o. Naran Ukkad, as she died on 12/05/2009.

4. Having
heard the learned Advocates appearing for the respective parties,
present application is allowed.

(RAVI
R TRIPATHI, J.)

sompura

   

Top