Gujarat High Court High Court

Srisenaben vs Legal on 29 July, 2010

Gujarat High Court
Srisenaben vs Legal on 29 July, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12826/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 12826 of 2009
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 288 of 2009
 

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


 

SRISENABEN
MAHENDRABHAI PATEL & 1 - Petitioner(s)
 

Versus
 

LEGAL
HEIRS OF BHAILALBHAI JETHABHAI PATEL, BHAGUBHAI & 3 -
Respondent(s)
 

=========================================================
 
Appearance : 
MR
ANAND R PATEL for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3 - 2. 
NOTICE SERVED for
Respondent(s) : 1 - 2. 
UNSERVED-EXPIRED (N) for Respondent(s) :
3, 
None for Respondent(s) : 4, 
NOTICE UNSERVED for
Respondent(s) : 4.2.1, 4.2.2,4.2.3
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 29/07/2010 

 

 
 
ORAL
ORDER

Learned
Advocate Mr Anand R Patel submits that respondent No.4 is not a
necessary party and, therefore, he seeks permission to delete name of
respondent No.4 and the heirs of respondent No.4. Permission as
prayed for is granted. The matter is adjourned to 17th
August, 2010.

[H.B. ANTANI, J.]

msp

   

Top