Gujarat High Court High Court

Chunilal vs Kasturben on 1 March, 2011

Gujarat High Court
Chunilal vs Kasturben on 1 March, 2011
Author: Jayant Patel,&Nbsp;Ms.Justice B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1521/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1521 of 2011
 

In


 

FIRST
APPEAL No. 2579 of 2010
 

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

 

CHUNILAL
KAPOORCHANDJI SHAH & 6 - Petitioner(s)
 

Versus
 

KASTURBEN
V SHAH (WIFE) & 9 - Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7
 
None for Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,
1.2.6, 1.2.7, 1.2.8, 1.2.9, 1.2.10, 1.3.1, 1.3.2, 1.3.3, 1.3.4,1.3.5
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE B.M.TRIVEDI
		
	

 

Date
: 01/03/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.

Mihir Pathak learned advocate states that he has received
instruction to appear for the legal heirs of deceased Vallabhjibhai
Khetsi Shah, whose legal heirs are proposed to be joined as party in
the present application.

Under
the circumstances and in view of the grounds stated in the
application, the applicant is permitted to bring on record the legal
heirs of deceased Vallabhjibhai Khetsi Shah. The application is
allowed to the aforesaid extent. Disposed of accordingly.

(JAYANT
PATEL, J.)

(Ms.

B.M. TRIVEDI, J.)

mandora/

   

Top