Gujarat High Court Case Information System
Print
CA/11516/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 11516 of 2008
In
FIRST
APPEAL No. 343 of 1988
=========================================================
NIRMALABEN
BACHUBHAI BHAIYA - Petitioner(s)
Versus
MANUBHAI
LAXMANDAS ACHARYA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MTM HAKIM for
Petitioner(s) : 1,
1.2.1,
1.2.2,
1.2.3,
1.2.4,1.2.5
None
for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 25/09/2008
ORAL
ORDER
1. Heard
learned advocate Mr.M.T.M.Hakim for the applicants.
2. Present
application is filed for bringing the legal heirs on record
condonation of delay.
3. I
have considered the submissions made by learned advocate Mr.Hakim.
Bachubhai Laxmanbhai Bhaiya has expired on 4.8.2002 as per death
certificate Annexure-A.
4. I
have considered the averments made in this application followed by
affidavit and after considering the submissions made by learned
advocate Mr.Hakim, prayer made in this application in terms of
Para.4(A) and (B) are granted. Accordingly, cause title be amended.
Present Application is disposed of accordingly.
(H.K.Rathod,J.)
(vipul)
Top