Gujarat High Court High Court

Manijeh vs 2.1 on 22 October, 2010

Gujarat High Court
Manijeh vs 2.1 on 22 October, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/3170/2009	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 3170 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 7082 of 1995
 

With


 

MISC.CIVIL
APPLICATION No. 3169 of 2009
 

In
CIVIL APPLICATION No. 1791 of 2003
 

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

 

MANIJEH
T BAMAN D/O RUSTOMJI PALANJI - Applicant(s)
 

Versus
 

NANDUBEN
WD/O RANCHHODBHAI & 5 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
SH SANJANWALLA Sr Advocate for AMIT V THAKKAR
for
Applicant : 1, 
None for Opponent(s) : 1 - 2, 2.2.1, 4, 4.2.1,
4.2.2,4.2.3  
NOTICE SERVED for Opponent(s) : 1.2.1, 1.2.2, 1.2.3,
1.2.4, 1.2.5,1.2.6 - 2,2.2.4 - 3, 5, 
MR BS PATEL for Opponent(s) :
1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 3, 5, 
MR ASIFKHAN I
PATHAN for Opponent(s) : 2.2.2, 2.2.3,2.2.4
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 22/10/2010 

 

ORAL
ORDER

Pursuant
to order dated 15.10.2010 in civil applications for bringing heirs
on record, i.e. Civil Application Nos.12139 and 12141 of 2010, heirs
of some of the original respondents are joined and cause-title is
amended, according to learned senior counsel Mr.Sanjanwalla. He
submitted that fresh notices are required to be issued to heirs of
the respondents who are newly joined at serial Nos.4.1, 4.2 and 4.3.
Therefore, issue fresh NOTICES
to the newly joined respondent Nos.4.1, 4.2 and 4.3 making them
returnable on 19.11.2010.

Direct service.

Sd/-

(
D.H.Waghela, J.)

(KMG
Thilake)

   

Top