Gujarat High Court High Court

Civil Application No. 3486 Of 2003 vs Mr Suresh M Shah For on 24 November, 2010

Gujarat High Court
Civil Application No. 3486 Of 2003 vs Mr Suresh M Shah For on 24 November, 2010
Author: A.M.Kapadia,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CIVIL APPLICATION No 3486 of 2003


           in


     SECOND APPEALNo 164      of 1990



     --------------------------------------------------------------
     BHUPATAJI BADARJI THAKARDA
Versus
     ARVINDKUMAR NARMADASHANKER    JOSHI
     --------------------------------------------------------------
     Appearance:
     1. Civil Application No. 3486 of 2003
          MR PK SHUKLA for Petitioner No. 1-2/4
          MR SURESH M SHAH for Respondent No. 1
          .......... for Respondent No. 2
          UNSERVED-EXPIRED (R) for Respondent No. 2/1
          RULE SERVED for Respondent No. 2/2-2/4


     --------------------------------------------------------------


                CORAM : HON'BLE MR.JUSTICE A.M.KAPADIA


                Date of Order: 29/11/2004


ORAL ORDER

Mr. PK Shukla, learned advocate of the applicant, states
that after filing of this application opponent No.2/1 has
expired. Therefore, a Civil Application is required to
be filed for bringing heirs and legal representatives of
deceased opponent No.2/1 on the record. Hence, he prays
for time to file another civil application. The prayer
made by Mr. Shukla is not oppose by Mr. Mehul S. Shah,
learned advocate of opponent No.1. Hence, by consent,
S.O. to 14.12.2004.

(A.M. Kapadia, J.)

(karan)