Gujarat High Court High Court

Ramabhai vs Joitabhai on 23 June, 2008

Gujarat High Court
Ramabhai vs Joitabhai on 23 June, 2008
Bench: S.R.Brahmbhatt
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/5899/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 5899 of 2008
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 159 of 2007
 

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

 

RAMABHAI
MONGHABHAI CHAUDHARI HEIR OF DECD MONGHABHAI S & 1 -
Petitioner(s)
 

Versus
 

JOITABHAI
SAVABHAI CHAUDHARI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RC JANI for
Petitioner(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5, 2.2.6,
2.2.7,2.2.8  
MR MP PRAJAPATI for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 23/06/2008 

 

 
 
ORAL
ORDER

In
view of the averments made in the application and in view of the fact
that the other side has not raised any objection, civil application
for bringing legal heirs on record deserves to be allowed.
Accordingly, application is allowed in terms of para 10(B).
Cause-title to be amended accordingly. Civil Application stands
disposed of accordingly.

(S.R.BRAHMBHATT,
J.)

Divya//