Gujarat High Court
Rasilaben vs Keshvdas on 16 December, 2010
Gujarat High Court Case Information System
Print
CA/14285/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 14285 of 2010
In
CIVIL
REVISION APPLICATION No. 91 of 2010
=========================================================
RASILABEN
WD/O BABURAM NIMAVAT & 4 - Petitioner(s)
Versus
KESHVDAS
VAJERAM NIMAVAT & 24 - Respondent(s)
=========================================================
Appearance :
MR
HRIDAY BUCH for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3 - 5.
None for Respondent(s)
: 1, 10, 15,
MR.ALKESH N SHAH for Respondent(s) : 2 - 9,11 - 14,16
- 25.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 10/12/2010
ORAL
ORDER
Rule.
In
view of the order passed regarding condonation of delay in Civil
Application No. 15539 of 2010, with consent, the present application
for bringing the heirs of deceased respondent Nos. 1, 10 and 15 as
stated in para 3 is granted. Accordingly, prayer in terms of para 5
(A) is granted permitting the applicants to amend the cause title.
Rule made absolute accordingly. No order as to costs.
Main
matter be listed on 24th December 2010.
(RAJESH
H. SHUKLA, J.)
jani
Top