Gujarat High Court High Court

Mohanbhai vs Kanubhai on 19 April, 2010

Gujarat High Court
Mohanbhai vs Kanubhai on 19 April, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3461/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3461 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 12006 of 2004
 

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

MOHANBHAI
MADHABHAI PATEL & 1 - Petitioner(s)
 

Versus
 

KANUBHAI
SHYAMALBHAI PATEL - Respondent(s)
 

=================================================
 
Appearance
: 
MR
KG SUKHWANI for Petitioner(s) : 1 - 2. 
MR BN PATEL for
Respondent(s) : 1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 19/04/2010 

 

 
ORAL
ORDER

The
present Civil Application is filed seeking condonation of delay of
493 days caused in filing an application for bringing heirs on
record. Rule returnable today. Learned advocate
Mr.Nikul Sani appearing for learned advocate Mr.B.N. Patel waives
service of rule on behalf of respondent no.1. After having heard the
learned advocates for the parties, the Civil Application is allowed.
Delay is condoned. Rule is made absolute.

(RAVI
R. TRIPATHI, J.)

karim

   

Top