Gujarat High Court
Patel vs Raiben on 7 September, 2010
Gujarat High Court Case Information System
Print
CA/10075/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 10075 of 2009
In
SECOND
APPEAL (STAMP NUMBER) No. 201 of 2009
=========================================================
PATEL
KANTABEN PRAHLADBHAI - Petitioner(s)
Versus
RAIBEN
BECHARBHAI PATEL & 11 - Respondent(s)
=========================================================
Appearance
:
MR
JN JADEJA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.3.1, 1.3.2,1.3.3
None for Respondent(s) : 1,
MR PANKAJ K SONI for Respondent(s)
: 1.2.1, 1.2.2, 1.2.3,1.2.4 - 4,6 - 12.
MS RAKSHA S DIKSHIT for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4 - 4,6 - 12.
RULE SERVED
for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 07/09/2010
ORAL
ORDER
Leave
to add the respondent Nos.5/1, 5/2 and 5/3 as the legal heirs of
deceased respondent No.5-Dahyabhai Joitaram Patel and also to add
Arvindbhai Bechardas Patel as the respondent No.1/5 being the heir
and legal representative of deceased respondent No.1-Becharbhai
Shivabhai Patel.
Issue
rule to the newly added respondent Nos.1/5, 5/1, 5/2 and 5/3
returnable on 30-9-2010.
(M.D.SHAH,J.)
radhan
Top