Gujarat High Court High Court

Kanbi vs Kanbi on 2 December, 2010

Gujarat High Court
Kanbi vs Kanbi on 2 December, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11576/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11576 of 2010
 

In


 

CIVIL
APPLICATION No. 7783 of 2010
 

In
 

CIVIL
REVISION APPLICATION (STAMP NO.) No. 93 of 2010
 

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


 

KANBI
DANABHAI DHUDABHAI & 6 - Petitioner(s)
 

Versus
 

KANBI
HIRABEN MANABHAI & 7 - Respondent(s)
 

=======================================================
Appearance : 
MR
SS JADEJA for MR PP
MAJMUDAR for Petitioner(s): 1-7. 
None for Respondent(s) : 1, 5, 
MR
MB RANA for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4  
RULE SERVED
for Respondent(s) : 1.2.5, 1.2.6,3 - 5, 5.2.2, 5.2.3, 5.2.4, 5.2.5,
5.2.6, 5.2.7, 5.2.8,7 - 8. 
MR UM SHASTRI for Respondent(s) : 2, 
-
for Respondent(s) : 0.0.0
 
=======================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 02/12/2010
 

ORAL
ORDER

Heard
learned counsel, Mr.S.S. Jadeja for Mr.P.P. Majmudar for the
applicants and learned counsel, Mr.Rana for the respondent nos.1/1 to
1/4.

Though
the respondent nos.5/1 to 5/8 have been served, none appeared.
Therefore, the present application for brining legal heirs of the
deceased, respondent no.5 deserves to be allowed as there is no
objection as none has remained present.

Accordingly,
the present application stands allowed in terms of Para No.4(B). The
applicants are permitted to bring opponent nos.5/1 to 5/8
as the legal heirs and legal representatives of the respondent
no.5-deceased by making suitable amendment. Rule is made absolute to
the aforesaid extent.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top