Gujarat High Court High Court

Somabhai vs Kunvarji on 10 September, 2008

Gujarat High Court
Somabhai vs Kunvarji on 10 September, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1124920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11249 of 2008
 

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


 

SOMABHAI
JETHABHAI VANKAR - Petitioner(s)
 

Versus
 

KUNVARJI
GALBAJI MAKWANA DECEASED THROUGH LEGAL HEIRS & 4 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
JV JAPEE for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
5. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
 
ORAL
ORDER

Learned
advocate, Shri J.V.Japee, for the petitioner submitted that by the
impugned order, learned Judge rejected the application of the
petitioner for brining legal heirs of the deceased defendant on
record by making observations regarding merits of the suit. He
pointed out that application for condonation of delay bringing legal
heirs is already granted by the Court below.

Notice
for final disposal returnable on 24th September, 2008.
Direct service is permitted.

In
the meantime, impugned order shall stand stayed.

(AKIL
KURESHI, J.)

ashish//

   

Top