Gujarat High Court High Court

Devjibhai vs Trustees on 21 December, 2010

Gujarat High Court
Devjibhai vs Trustees on 21 December, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16251/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 16251 of 2010
 

In


 

SECOND
APPEAL No. 438 of 1982
 

With


 

SECOND
APPEAL No. 438 of 1982
 

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


 

DEVJIBHAI
VIRJIBHAI PATEL - Petitioner(s)
 

Versus
 

TRUSTEES
OF MURLIDHAR MANDIR MANDIR TRUST & 5 - Respondent(s)
 

=========================================================
Appearance : 
HL
PATEL ADVOCATES for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 21/12/2010 

 

ORAL
ORDER

1. Rule.

Mr. D.M.Shah waives service of Rule on behalf of respondents.

2. Present
application has been filed for deletion of respondent No.4 on the
ground that he has passed away on 20.01.1983 and the death
certificate is produced at Annexure-A.

3. Heard
learned Counsel Mr. Patel as well as Mr. D.M.Shah. In the facts and
circumstances and in view of the death certificate at Annexure-A,
present Civil Application deserves to be allowed and accordingly
stands allowed. Prayer in terms of para 5 (wrongly numbered as 11)
(A) & (B) is granted. Respondent No.4 is permitted to be deleted
as prayed for and learned counsel shall carry out the necessary
amendment in the cause title.

4. Rule
made absolute accordingly.

Second
Appeal be placed for hearing on 19th January 2011.

(RAJESH
H. SHUKLA, J.)

jani

   

Top