Gujarat High Court
None For Respondent(S) vs ========================================== on 18 July, 2008
Gujarat High Court Case Information System
Print
CA/2759/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 2759 of 2008
In
SECOND
APPEAL No. 22 of 1996
==========================================
KANTILAL
BABABHAI PANCHOLI
Versus
KANAIYALAL
BABABHAI PANCHOLI SINCE DECD. THROUGH HEIRS
==========================================
Appearance :
MR
HEMANT S SHAH for Petitioner(s) : 1,
None for Respondent(s) :
1,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/07/2008
ORAL ORDER
Heard.
The
present application is filed to bring the legal heirs of deceased
Kanaiyalal Bababhai Pancholi, on record and to amend the cause title
accordingly.
In
view of the averments made in the application, since the legal heirs
of deceased Kanaiyalal Bababhai Pancholi are brought within time
limit, the application is allowed in terms of Prayer 7(A).
Office
to carry out amendment in terms of Prayer 7(A).
The
main matter i.e. Second Appeal No.22 of 1996 to come up for final
hearing on 13th August, 2008.
(K.S.JHAVERI,
J.)
Amit/-
Top