Gujarat High Court Case Information System
Print
CA/1022/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
ORDER
BELOW NOTE FOR SPEAKING TO MINUTES
In
CIVIL
APPLICATION - FOR AMENDMENT No. 1022 of 2010
In
CIVIL
APPLICATION No. 12841 of 2009
In
SPECIAL
CIVIL APPLICATION No. 11519 of 2009
=========================================================
HAKUMATSINH
PRAGJI JADEJA & 2 - Petitioner(s)
Versus
BHACHIBAI
WD/O BHOJA MURA CHAVDA & 5 - Respondent(s)
=========================================================
Appearance
:
MR
KIRTIDEV R DAVE for
Petitioner(s) : 1 - 3.
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 1.2.6, 3, 5,
MR SURESH M SHAH for
Respondent(s) : 2, 4,
- for Respondent(s) :
6,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 10/02/2010
ORAL
ORDER
I
have perused the note for Speaking to Minutes dated 08.02.2010.
Mr.Kirtidev Dave, learned counsel for the applicants submits that in
the present application, prayer No.8(b) has been made, to the effect
that the applicants may be permitted to amend the cause title in
Civil Application No.12841/2009, by adding the heirs and legal
representatives of deceased respondent No.3 as described therein.
Further, prayer No.8(c) is for permission to change the address of
respondent No.5 in Civil Application No.12841/2009.
This
Court has issued notice in the present application to the heirs and
legal representatives of deceased respondent No.3, who are mentioned
in paragraph-8(b). The learned counsel for the petitioners is
permitted to make necessary amendments in Civil Application
No.12841/2009, by incorporating the names of the heirs and legal
representatives of deceased respondent No.3, as mentioned in
paragraph-8(b) of the application, and to change the address of the
respondent No.5 in that Civil Application.
The
note for Speaking to Minutes is disposed of, as above.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top