Gujarat High Court High Court

Yusuf vs Nafisakhatun on 9 September, 2008

Gujarat High Court
Yusuf vs Nafisakhatun on 9 September, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/902220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 9022 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 -
13. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 09/09/2008 

 

 
 
ORAL
ORDER

Applicant-original
petitioner to this application points out that respondent No.3 has
expired. However, her heirs are already on record in other capacity.
It is, therefore, not necessary to bring her heirs on record. The
applicant, therefore, seeks permission to amend the cause title in
the petition.

Permission
granted in terms of prayer 3(A). Civil Application is disposed of
accordingly.

(AKIL
KURESHI, J.)

ashish//

   

Top