Gujarat High Court
Muhammed vs Unknown on 6 April, 2011
Gujarat High Court Case Information System
Print
CA/2497/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 2497 of 2011
In
SPECIAL
CIVIL APPLICATION No. 10718 of 1994
=========================================
MUHAMMED
SHAFI HUSSAINBHAI KAPADIA - Applicant(s)
Versus
CHIMANBHAI
KALYANBHAI MALI & 6 - Opponent(s)
=========================================
Appearance :
MR
MA KHARADI for
Applicant(s) : 1,1.2.1
None for Opponent(s) : 1,
MR HM JADEJA
for Opponent(s) : 2 - 7.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 14/03/2011
ORAL
ORDER
Shri
V.B. Malik, learned advocate appearing on behalf of the applicants
seeks permission to withdraw the present application with a liberty
to file separate application for bringing heirs of opponent no. 1 on
record afresh alongwith separate application to condone the delay as
well as with a prayer to set aside abatement.
Permission
is accordingly granted. The present application is dismissed as
withdrawn. As and when such applications are filed the same shall be
considered in accordance with law on its own merits.
(M.R.
SHAH, J.)
siji
Top