Gujarat High Court Case Information System
Print
CA/13034/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 13034 of 2010
=========================================================
SUPERINTENDING
ENGINEER & 1 - Petitioner(s)
Versus
FALIBEN
KANUBHAI WD/O KANUBHAI LEMBABHAI MALIVAD - Respondent(s)
=========================================================
Appearance :
Mr.
Soni, AGP for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1, 1.2.1,
1.2.2,1.2.3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 26/10/2010
ORAL
ORDER
Rule.
Shri Mishra, learned advocate waives service of notice of Rule on
behalf of the proposed heirs of original respondent.
Present
application has been preferred by the applicants-original petitioners
for bringing the heirs of original respondent on record. Having heard
the learned advocates for the respective parties and application is
not opposed by Shri Mishra, learned advocate for the proposed heirs
of original respondent, present application is allowed and the
applicants are permitted to bring the heirs of the original
respondents, as per the cause title of the present application on
record of the main petition. Rule is made absolute to the aforesaid
extent. Registry is directed to amend the cause title of the main
petition accordingly. No costs.
(M.R.SHAH,
J.)
kaushik
Top