Gujarat High Court
Kundanlal vs Deviben on 21 April, 2010
Gujarat High Court Case Information System
Print
SCA/4412/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4412 of 2010
With
SPECIAL
CIVIL APPLICATION No. 4413 of 2010
=====================================
KUNDANLAL
SHOBHAGCHAND SINCE DECEASED, THRO. ONE OF THE HEIR - Petitioner(s)
Versus
DEVIBEN
KANJIBHAI & 8 - Respondent(s)
=====================================
Appearance
:
MR UDAYAN P VYAS for
Petitioner(s) : 1,
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5,1.2.6 - 3, 3.2.1, 3.2.2, 3.2.3, 3.2.4,3.2.5 - 4,
4.2.1, 4.2.2, 4.2.3,4.2.4 - 5, 5.2.1, 5.3.1, 5.3.2, 5.3.3,5.3.4 - 6,
6.2.1, 6.2.2, 6.2.3,6.2.4 - 7, 7.2.1, 7.2.2,7.2.3 - 8, 8.2.1, 8.2.2,
8.2.3, 8.2.4, 8.2.5, 8.2.6, 8.2.7, 8.3.1, 8.3.2,8.3.3 - 9, 9.2.1,
9.2.2, 9.2.3,9.2.4
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 21/04/2010
ORAL
ORDER
1.0 Heard
learned Advocate for the petitioner.
2.0 The
learned advocate for the petitioner wants time to produce a copy of
order dated 14th July 1987, whereby, an application filed
for being impleaded as heirs of deceased plaintiff is came to be
dismissed for default. S. O. to
28th April 2010.
[
Ravi R. Tripathi, J. ]
hiren
Top