Gujarat High Court Case Information System
Print
CA/12096/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12096 of 2009
In
FIRST
APPEAL No. 5504 of 2008
=============================================================
DEPUTY
GENERAL MANAGER - Petitioner(s)
Versus
HEMANTBHAI
AMRUTBHAI PATEL & 1 - Respondent(s)
=============================================================
Appearance :
MR
AJAY R MEHTA for
Petitioner(s) : 1,
None for Respondent(s) : 1,
MR AJ PATEL for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5
MS MANISHA
NARSINGHANI, AGP for Respondent(s) :
2,
=============================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 16/08/2010
ORAL
ORDER
(Per :
HONOURABLE MR.JUSTICE JAYANT PATEL)
1. Present
application is for bringing on record the legal heirs of deceased
Amratbhai Somabhai Patel, who has expired pending the proceedings.
2. Considering
the facts and circumstances and in view of the fact that Mr. Dipam S.
Rami for Mr. AJ Patel, learned counsel appeared for legal heirs of
the deceased, the applicant is permitted to bring on record the legal
heirs of deceased Amratbhai Somabhai Patel, as prayed in the
application, in the proceedings of the first appeal.
3. Application
allowed to the aforesaid extent. Rule made absolute.
(JAYANT PATEL, J.)
(BANKIM.N.MEHTA, J.)
shekhar/-
Top