Gujarat High Court High Court

Keshubhai vs Arvindbhai on 16 November, 2011

Gujarat High Court
Keshubhai vs Arvindbhai on 16 November, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11864/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 11864 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 3016 of 2010
 

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


 

KESHUBHAI
C RATHWA - Petitioner(s)
 

Versus
 

ARVINDBHAI
JASHBHAI CHAUHAN & 7 - Respondent(s)
 

=========================================================
Appearance : 
MR
SHITAL R PATEL for
Petitioner(s) : 1, 
MR KK TRIVEDI for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 16/11/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Considering
the facts and circumstances, as no process is issued in Civil
Application and/or First Appeal, the applicant is permitted to bring
on record the legal heirs of deceased Pranav Prafulbhai
Contractor, as prayed in the application. The application stands
disposed of accordingly.

Sd/-

(Jayant
Patel, J.)

Sd/-

(R.M.

Chhaya, J.)

M.M.BHATT

   

Top