Gujarat High Court
Leelaben vs Chimanbhai on 8 July, 2008
Gujarat High Court Case Information System
Print
CA/4362/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 4362 of 2008
In
CIVIL
REVISION APPLICATION No. 81 of 1989
=========================================================
LEELABEN
WD/O RANCHODBHAI LALJIBHAI KOVADIA - Petitioner(s)
Versus
CHIMANBHAI
KHEMABHAI MALI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RN SHAH for
Petitioner(s) : 1,
1.2.1,
1.2.2,1.2.3
None
for Respondent(s) : 1,
RULE
SERVED for
Respondent(s) : 1.2.1,
1.2.2,
1.2.3,1.2.5 -
2.
RULE
UNSERVED for
Respondent(s) : 1.2.4
UNSERVED-EXPIRED
(R) for Respondent(s)
: 1.2.6
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/07/2008
ORAL
ORDER
Mr.
R.N. Shah, learned Advocate for the applicant seeks permission to
delete respondent nos.1.1.4 and 1.1.6. Permission granted. Respondent
nos.1.1.4 and 1.1.6 shall stand deleted.
Though
served none appears for the respondents. In view of the averments
made in the application the same is granted in terms of para 2(B)
and (C). Rule is made absolute with no order as to costs. Office
shall carry out the amendment.
Civil
Revision Application shall be listed for final hearing on 17th
July 2008.
[K.S.
JHAVERI, J.]
ar
Top