Gujarat High Court High Court

Manojkumar vs Devendrakumar on 29 October, 2010

Gujarat High Court
Manojkumar vs Devendrakumar on 29 October, 2010
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12178/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12178 of 2010
 

In


 

SECOND
APPEAL No. 75 of 2001
 

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

 

MANOJKUMAR
MAGANLAL - Petitioner(s)
 

Versus
 

DEVENDRAKUMAR
MAGANLAL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ZUBIN F BHARDA for
Petitioner(s) : 1, 
MR PALAK R. INAMDAR for MR KASHYAP R. JOSHI for
the
Respondents 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 29/10/2010 

 

 
 
ORAL
ORDER

Rule.

Learned advocate Mr. Palak R. Inamdar for learned advocate Mr.
Kashyap R. Joshi waives service of notice of Rule for the
respondents.

Learned
advocate Mr. Inamdar for Mr. Joshi states that he has no objection if
the application is allowed and the heirs are brought on record of the
case.

In
view of above, the application is allowed. Delay is condoned and
heirs of deceased Maganlal Jagjivandas are ordered to be brought on
record. Rule is made absolute with no order as to costs.

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top