Gujarat High Court High Court

Gameti vs Gameti on 2 September, 2011

Gujarat High Court
Gameti vs Gameti on 2 September, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9340/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CIVIL
APPLICATION No. 9340 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 8383 of 2011
 

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


 

GAMETI
BABUBHAI PRATAPBHAI & 10 - Petitioner(s)
 

Versus
 

GAMETI
CHANDULAL BHIKHAJI & 5 - Respondent(s)
 

=======================================================
Appearance : 
MS
NIDHI JAPEE for MR JV JAPEE
for Petitioner(s) : 1 - 11. 
MR SN BAROT for Respondent(s) : 1 -
6. 
=======================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

Date
: 02/09/2011
 

ORAL
ORDER

Rule.

Learned counsel, Mr.S.N. Barot appears and waives service of notice
of rule for respondents.

Heard
learned counsel, Mr.Nidhi Japee for the applicants and learned
counsel Mr.S.N. Barot for the respondents.

The
present application has been filed by the applicants for bringing on
record the legal heirs of the opponent no.2, who are represented by
the learned counsel, Mr.Barot and he has no objection if the present
application is allowed.

Hence,
the present application stands allowed in terms of Para No.7(b). The
applicants are permitted to bring the legal heirs of the opponent
no.2 on the record of main matter as mentioned in Para No.3 of the
application by making suitable
amendment. Rule is made absolute to the aforesaid extent.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top