Gujarat High Court Case Information System
Print
CA/12720/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12720 of 2010
In
SECOND
APPEAL No. 18 of 1992
=========================================================
SAIFUDDIN
KADARBHAI SODAGAR & 1 - Petitioner(s)
Versus
MEMUNABAI
WIDOW OF KADARBHAI MAHOMMADALI SODAGAR & 5 - Respondent(s)
=========================================================
Appearance
:
MR
SA DESAI for
Petitioner(s) : 1 - 2.
MR SB VAKIL for Respondent(s) : 1,1.2.1
None for Respondent(s) : 1.2.2, 1.2.3,1.2.4
MR AS VAKIL for
Respondent(s) : 2 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 25/01/2011
ORAL
ORDER
1. Present
application has been filed by the applicants-original plaintiffs for
bringing heirs of opponent No.1 Kadarbhai Mohmadali Sodagar seeking
permission that the opponent Nos. 2, 4 and 5 may also be shown as
heirs and legal representatives of deceased Firozbhai Kadarbhai
Sodagar as they are shown as opponent nos. 2, 4 and 5.
2. Having
heard learned counsel Mr.Desai for applicants as well as Mr.Vakil,
learned senior counsel for respondents, the present application
deserves to be allowed as they are already on record and only they
are required to be further described in capacity of heirs of deceased
Firozbhai Kadarbhai Sodagar.
3. Accordingly
present application is allowed. Rule is made absolute to the
aforesaid extent. Direct Service is permitted.
4. Learned
advocate for the applicants is directed to carry out necessary
correction.
5. Office
to fix main matter i.e. Second Appeal No.18 of 1992 on 10.02.2011.
(RAJESH
H SHUKLA, J.)
Amit
Top