Gujarat High Court High Court

Kantibhai vs Unknown on 8 July, 2010

Gujarat High Court
Kantibhai vs Unknown on 8 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14968/2006	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 14968 of 2006
 

In


 

SPECIAL
CIVIL APPLICATION No. 5545 of 1996
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE M.R. SHAH
 
=========================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

KANTIBHAI
PARAGBHAI RATHOD - Applicant(s)
 

Versus
 

MANHARBA
HIMATSINH DHALIYA & 1 - Opponent(s)
 

=========================================
 
Appearance : 
MR
KR RAVAL for
Applicant(s) : 1, 
MR JA ADESHRA for Opponent(s) : 1, 
MR PRANAV
DAVE, AGP for Opponent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 08/07/2010 

 

ORAL
JUDGMENT

1. RULE.

Shri Adeshra, learned advocate
waives service of notice of rule on behalf of opponent no. 1 and Shri
Pranav Dave, learned AGP waives service of notice of rule on behalf
of opponent no. 2.

2. With
the consent of the learned advocates appearing on behalf of the
respective parties, the present application is taken up for final
hearing today.

3. The
present application has been preferred by the applicant permitting
him to be joined as petitioner no. 1/1 in Special Civil Application
No. 5545/1996 as heir and legal representative of the original
petitioner-deceased Parvatiben Paragbhai Rathod.

4. Having
heard the learned advocates appearing on behalf of the respective
parties and considering the averments made in the application,
without expressing anything on merits with respect to the will
executed by deceased Parvatiben Paragbhai Rathod, the present
application is allowed and the applicant is hereby be permitted to be
impleaded as petitioner no. 1/1 as heirs and legal representative of
original petitioner-deceased Parvatiben Paragbhai Rathod in Special
Civil Application No. 5545/1996.

5. With
this, the present application is allowed. Rule is made absolute to
the aforesaid extent. No cost.

6. Registry
is directed to amend the cause title of the main Special Civil
Application accordingly.

(M.R.

SHAH, J.)

siji

   

Top