Gujarat High Court High Court

Yusuf vs Nafisakhatun on 16 August, 2010

Gujarat High Court
Yusuf vs Nafisakhatun on 16 August, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1025/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 1025 of 2010
 

In


 

CIVIL
APPLICATION No. 13433 of 2008
 

In
 


SPECIAL CIVIL APPLICATION No.
2532 of
2008 
=========================================================

 

YUSUF
NOORMOHAMMED DINATH - Petitioner(s)
 

Versus
 

NAFISAKHATUN
NOORMOHAMMAD DINATH HEIR OF DECEASED & 12 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AMIT V THAKKAR for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2, 2.2.1, 2.2.2,
2.2.3,2.3.1 -
13. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 03/02/2010 

 

ORAL
ORDER

1. This
application has been filed with a prayer to permit the applicant to
delete the amendment carried out in the petition, pursuant to the
order dated 12.03.2009, of this Court, by which notice has been
issued to the proposed respondent No.2(C)(1), Tabassum Zakir Saikh.
Thereafter, an amendment has been carried out in the petition, before
the application for joining the said respondent could be allowed. It
is, therefore, prayed that the applicant may be permitted to delete
the amendment, and to amend the cause title accordingly, if the
application for impleadment of the said respondent, as heir and legal
representatives of the deceased Rabiya Wd/o. Mehmud Dinath, is
allowed.

2. In
view of the statement made by the learned Counsel for the applicant
that the said amendment has been wrongly carried out, by misreading
the above-mentioned order, the application is allowed. The learned
Counsel for the applicant is permitted to delete the amendment
carried out, pursuant to the order dated 12.03.2009.

(SMT.

ABHILASHA KUMARI, J.)

Umesh/

   

Top