Gujarat High Court High Court

None For Respondent(S) : 1 – 2 vs – 2 on 8 February, 2011

Gujarat High Court
None For Respondent(S) : 1 – 2 vs – 2 on 8 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1439/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1439 of 2011
 

In


 

APPEAL
FROM ORDER No. 323 of 2010
 

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


 

MURUGAPPA
MORGAN THERMAL CERAMICS LIMITED 

 

Versus
 

JITABEN
D/O LAT THAKORE CHEHRAJI RANCHODJI & OTHERS
 

======================================
 
Appearance : 
SINGHI
& CO for Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2,
2.2.1, 2.2.2, 2.2.3, 2.2.4,2.2.5 -
6. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 08/02/2011 

 

ORAL
ORDER

This
application is filed for brining the legal heirs of respondent No.2 –
Jodiben on record. She has died on 13th December 2006,
much prior to filing of the appeal from order. In that view of the
matter, it will not be appropriate to entertain this application at
this stage. Application is disposed of accordingly.

(K.S.Jhaveri,
J.)

*mohd

   

Top