Gujarat High Court Case Information System
Print
CA/12746/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12746 of 2009
In
SPECIAL
CIVIL APPLICATION No. 10737 of 2009
=========================================================
THE
SHETH BHAGWANDAS BRIJBHUKHANDAS SHROFF BULSAR PEOPLES' -
Petitioner(s)
Versus
DHARMIN
CHANDRAKANT DESAI & 17 - Respondent(s)
=========================================================
Appearance :
MR
DHARMESH V SHAH for
Petitioner(s) : 1,
MRPATHIKMACHARYA for Respondent(s) : 1 - 3,5 -
10,12 - 16.
None for Respondent(s) : 4, 11,
- for Respondent(s)
: 0.0.0,0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 15/01/2010
ORAL
ORDER
The
present application is for brining on record the legal heirs of
deceased Samir Shantilal Jhaveri, original respondent No.4 in Special
Civil Application.
It
appears that the legal heirs of respondent No.4 are served pursuant
to the notice issued by this Court vide order dated 01.12.2009. None
has appeared.
Considering
the facts and circumstances and without prejudice to the rights and
contentions of the proposed respondent in the main Special Civil
Application, who are legal heirs of the original respondent No.4, if
they are permitted to be impleaded as party, the same would enable
this Court to properly adjudicate the issues which may arise in the
main petition.
Hence,
the legal heirs of the original respondent No.4 is permitted to be
impleaded as party in the main Special Civil Application No.10733/09
as prayed in the application but without prejudice to the rights
and contentions and defence as may be available in the main Special
Civil Application No.10733/09.
Application
disposed of accordingly.
(JAYANT PATEL, J.)
*bjoy
Top