Gujarat High Court Case Information System
Print
CA/987/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 987 of 2011
In
SECOND
APPEAL No. 106 of 1989
=========================================================
KANTABEN
PARSOTTAMBHAI WD/O RAMANLAL NAGJIBHAI RAI - Petitioner(s)
Versus
JAYABEN
WD/O GHANSHYAMBAHI PUROHIT - Respondent(s)
=========================================================
Appearance
:
MR
JITENDRA M PATEL for
Petitioner(s) : 1,
None for Respondent(s) : 1,
NOTICE SERVED
for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4
MS BHARTI H RANA
for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 29/04/2011
ORAL
ORDER
1. Heard
learned advocate Mr. Jitendra M. Patel appearing for the applicant
and Ms. Bharti H. Rana for respondent nos.1/1 to 1/4.
2. Having
regard to the submissions made by the learned advocates for the
parties and the averments made in the application, the delay occurred
in filing the Civil Application for setting aside the abatement of
Second Appeal, is condoned in the interest of justice and the
abatement of the Second Appeal is also set aside. Accordingly
present civil application is allowed.
3. The
main Second Appeal No.106 of 1989 be listed on the Board for final
hearing on 27/6/2011.
(BELA
TRIVEDI, J.)
(ila)
Top