Gujarat High Court Case Information System
Print
CA/14550/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 14550 of 2010
In
CIVIL
REVISION APPLICATION No. 542 of 2001
=========================================================
TRUSTEES
OF JETALPUR MASJID TRUST - Petitioner(s)
Versus
AIYESHA
HABIBMIYA SHAIKH - Respondent(s)
=========================================================
Appearance
:
MR
MTM HAKIM for
Petitioner(s) : 1,
None for Respondent(s) : 1,
DS AFF.NOT FILED
(R) for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.3.1, 1.3.2,
1.3.3, 1.3.4,1.3.5
MSBHAMINIKBHATT for Respondent(s) : 1.2.1,
1.2.2, 1.2.4,1.2.5
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 17/03/2011
ORAL
ORDER
It
is stated by the learned advocate for the applicant that the
opponents are served and he shall file affidavit of service today in
the Registry. Opponent Nos.5/1/1 Aiyesha Habibmiya Shaikh and 5/1/3
Yasmin Habibmiya Shaikh are present in the Court and they admit that
they are the heirs of deceased Habibmiya.
I
have heard learned advocate for the applicant. Rest of the opponents
are absent.
Having
regard to the averments made in the application not controverted by
reply, the application is allowed. The relief claimed in para 5A is
granted. The applicant to carry out amendment forthwith. Rule is
made absolute with no order as to costs.
shekhar/-
(BANKIM.N.MEHTA, J.)
Top