Gujarat High Court Case Information System
Print
CA/2177/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 2177 of 2011
In
FIRST APPEAL (STAMP NUMBER) No. 2885 of 2008
=========================================================
HARSHABEN
WD/O BAKULBHAI PATEL - Petitioner(s)
Versus
JAGUBHAI
@ JAGJIVANDAS KHEMABHAI PATEL & 4- Respondent(s)
=========================================================
Appearance
:
MR
PUSHPADATTA VYAS for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3
None for Respondent(s) : 1,
1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4,
2.2.5, 2.2.6,2.2.7 - 3, 3.2.1, 3.2.2, 3.2.3,3.2.4 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 22/02/2011
ORAL
ORDER
This
is an application for bringing heirs on record of one of the
appellants, namely, Bakulbhai Jagjivandas Patel.
Heard
Mr.P.J.Vyas, learned advocate representing the appellants. One of the
appellants Bakulbhai Jagjivandas Patel died on 15.08.2009, and the
present application for bringing heirs according to Mr.Vyas, is filed
within stipulated period. The application is, therefore, allowed.
Heirs
of deceased Bakulbhai Jagjivandas Patel as mentioned in paragraph 2
of the application are permitted to be brought on record. Cause-title
of Civil Application No.2173 of 2011 be amended accordingly
forthwith. The application is disposed of accordingly.
(J.C.UPADHYAYA,
J.)
(binoy)
Top