Gujarat High Court Case Information System
Print
CA/12127/2009 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12127 of 2009
In
SPECIAL
CIVIL APPLICATION No. 9591 of 2009
For
Approval and Signature:
HONOURABLE
MR.JUSTICE M.R. SHAH
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
RUSHIKESH
ARVINDBHAI GODIWALA & 2 - Petitioner(s)
Versus
KIKIBEN
WD/O RANCHODBHAI NANABHAI & 9 - Respondent(s)
=========================================================
Appearance :
MS
RENISHA R VYAS for
Petitioner(s) : 1 - 3.
None for Respondent(s) : 1 - 7,9 - 10.
RULE
SERVED for Respondent(s) : 2.2.1, 2.2.2,2.2.3
- for Respondent(s)
: 8,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 27/01/2010
ORAL
JUDGMENT
Present
application has been preferred by the applicants original
petitioners permitting the applicants to bring the heirs of original
respondent No.2 on record.
Shri
Jappan Dave, learned advocate for Ms.Kruti M.Shah, learned advocate
appearing on behalf of proposed heirs of original respondent No.2
and has no objection, if the present application is allowed and
respondent Nos. 2/a to 2/c are permitted to be brought on record as
respondent Nos. 2/a to 2/c in the main special civil application as
heirs and legal representatives of original respondent No.2.
In
view of the above, present application is allowed and respondent
Nos. 2/a to 2/c in the present application are permitted to be
brought on record as respondent Nos. 2/a to 2/c in main special
civil application as heirs and legal representatives of deceased
respondent No.2.
Rule
is made absolute accordingly to the aforesaid extent. No costs.
Registry
is directed to amend the cause title of the main special civil
application accordingly.
(M.R.SHAH,
J.)
(ashish)
Top