Gujarat High Court High Court

Nanjibhai vs Javiben on 7 October, 2010

Gujarat High Court
Nanjibhai vs Javiben on 7 October, 2010
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11351/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 11351 of 2010
 

In


 

SECOND
APPEAL No. 197 of 2010
 

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

 

NANJIBHAI
HIRABHAI MAHERA - Petitioner(s)
 

Versus
 

JAVIBEN
WD/O SHANABHAI PATEL & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UM SHASTRI for
the Applicant                                     MR PRADIP J. PATEL
for
Opponents 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 07/10/2010 

 

ORAL
ORDER

1. Learned
advocate Mr. Pradip J. Patel states that he shall file appearance on
behalf of the opponents.

2. With
the consent of the learned advocates for the parties, this
application is taken up for final hearing today.

3. It
appears that appellant Surajben died on 15.5.2010 and her heirs are
sought to be brought on record. The application is within prescribed
period of limitation.

4. In
view of above, the application is required to be allowed and
accordingly, it is allowed. Relief prayed for in para 4(a) of the
application is allowed. Rule is made absolute with no order as to
costs.

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top