Gujarat High Court Case Information System
Print
CRA/91/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 91 of 2010
=========================================================
RASILABEN
WD/O BABURAM NIMAVAT & 4 - Applicant(s)
Versus
RAMNIKBHAI
KESHAVDAS NIMAVAT & 24 - Opponent(s)
=========================================================
Appearance
:
MR
HRIDAY BUCH for
Applicant(s) : 1, 1.2.1, 1.2.2,1.2.3 - 5.
UNSERVED-EXPIRED (N) for
Opponent(s) : 1, 10, 15,
None for Opponent(s) : 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 10.2.1, 15.2.1, 15.2.2, 15.2.3,15.2.4
MR.ALKESH
N SHAH for Opponent(s) : 2 - 9,11 - 14,16 -
25.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 09/02/2011
ORAL
ORDER
Heard
learned advocate Mr. Hriday Buch on behalf of petitioner, learned
advocate Mr. AN Shah appearing for respondent nos. 2 to 9, 11 to 14,
and 16 to 25, respondent no. 1, 10 and 15 remained unserved as
expired.
The
civil application no. 15539/2010 filed by applicant original
petitioner where prayer made to condone delay of 682 days and permit
to bring heirs and legal representative of deceased respondent nos.
1, 10 and 15, who are party respondents in CRA no. 91/2010, which
has been granted and allowed by this Court while passing order on
10/12/2010. Accordingly, cause title has been amended.
Therefore,
issue notice to newly added respondents in pursuance to order passed
by this Court on 10/12/2010 in civil application no. 14285/2010
returnable on 14/3/2011.
(H.K.RATHOD,
J)
asma
Top