Gujarat High Court High Court

Deputy vs Shantaben on 20 October, 2010

Gujarat High Court
Deputy vs Shantaben on 20 October, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10500/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 10500 of 2010
 

In


 

FIRST
APPEAL No. 1791 of 2009
 

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

 

DEPUTY
GENERAL MANAGER - Petitioner(s)
 

Versus
 

SHANTABEN
BABABHAI NATHABHAI (WIFE) & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2. 
RULE SERVED
for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5 - 2, 2.2.2,
2.2.3, 2.2.4,2.2.5 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 20/10/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The present
application is for bringing on record the legal heirs of the deceased
Patel Bababhai Nathabhai and Shri Vitthalbhai Nathabhai.

Respondents are
served. None appears on their behalf. Death certificate of
Vitthalbhai Nathabhai is produced and the relevant entry made in the
revenue record is produced for death of deceased Bababhai Nathabhai.

Under these
circumstances, the applicant is permitted to bring on record the
legal heirs of deceased Bababhai Nathabhai and Shri Vitthalbhai
Nathabhai as prayed for in the application.

The application is
allowed to the aforesaid extent. Rule is made absolute.

[JAYANT PATEL, J.]

[H.B. ANTANI, J.]

pirzada/-

   

Top