Gujarat High Court
Bhanabhai vs Mangabhai on 9 September, 2010
Gujarat High Court Case Information System
Print
CA/8128/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 8128 of 2010
In
SECOND
APPEAL No. 43 of 1987
=========================================
BHANABHAI
HARIBHAI PATEL - Petitioner(s)
Versus
MANGABHAI
MITHABHAI HALPATI & 8 - Respondent(s)
=========================================
Appearance :
MR
DHIRENDRA MEHTA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5
None for
Respondent(s) : 1 - 4, 6, 8,
NOTICE SERVED for Respondent(s) :
3.2.1, 3.2.2, 8.2.1, 8.2.2, 8.2.3,8.2.4
DELETED for Respondent(s)
: 5, 7, 9,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 09/09/2010
ORAL
ORDER
1. Though
served nobody appears for the respondents. This Civil Application is
filed to permit the applicants to bring heirs and legal
representatives of deceased respondent no.3 and deceased respondent
no.8 on record of Second Appeal No.43 of 1987.
2. Heard
learned Advocate for the applicant.
3. Having
heard learned Advocate for the applicant, this Civil Application is
allowed in terms of para 9 (B), 9(C), 9(D) and 9(E). Civil
Application is disposed of.
[M.D.Shah,
J.]
satish
Top