Gujarat High Court
Laxmiben vs Dayaram on 30 August, 2011
Gujarat High Court Case Information System
Print
FA/4481/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4481 of 2009
=========================================================
LAXMIBEN
WD/O CHHOTUBHAI GOPALBHAI & 3 - Appellant(s)
Versus
DAYARAM
PARSOTTAMDAS KACHWALA & 3 - Defendant(s)
=========================================================
Appearance
:
MR
DHIRENDRA MEHTA for
Appellant(s) : 1 - 4.
None for Defendant(s) : 1 - 2, 2.2.1,2.2.2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 26/03/2010
ORAL
ORDER
Mr.
Dhirendra Mehta learned advocate for the appellants has submitted
that the appellant No. 1 has expired, hence it is necessary to bring
on record the heirs/legal representatives of the appellant No. 1 on
record.
The
appeal arises from the judgment and order rejecting probate
application.
S.O.
to 19.4.2010 so as to enable the appellants to take necessary
steps in view of the death of the appellant No. 1.
(K.M.THAKER,J.)
Suresh*
Top