Gujarat High Court Case Information System
Print
CA/12682/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12682 of 2010
In
SPECIAL
CIVIL APPLICATION No. 2459 of 2009
=========================================================
HALIMABEN
RASULBHAI GARASIA & 1 - Petitioner(s)
Versus
AKBARBHAI
GAMBIRBHAI GARASIA & 4 - Respondent(s)
=========================================================
Appearance
:
MR
NILESH A PANDYA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 - 2.
MR
PF MAKWANA for Respondent(s) : 1,
None for Respondent(s) : 2 - 5,
5.2.1, 5.2.2,5.2.3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 06/12/2010
ORAL
ORDER
Heard
learned advocate, Mr.Nilesh A.Pandya for the petitioners. He
submitted that learned advocate, Mr.P.F.Makwana, for the respondent
does not have any objection in allowing this application.
Having
regard to the facts and circumstances of the case, this application
for bringing on record the applicant Nos.1/1 to 1/6 as legal heirs
and representatives of the deceased applicant No.1 in Special Civil
Application No.2459 of 2009 is granted. Necessary amendment be
carried out in the main petition.
After
carrying out amendment, Registry is directed to place the main
matter on 22-12-2010.
(M.D.SHAH,J.)
radhan
Top