Gujarat High Court Case Information System
Print
CA/1742/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1742 of 2011
In
SPECIAL
CIVIL APPLICATION No. 7302 of 2002
=========================================================
URMILABEN
WD/O JAGDISHBHAI PATEL - Petitioner(s)
Versus
SIDHPUR
MUNICIPALITY & 1 - Respondent(s)
=========================================================
Appearance
:
MR
TR MISHRA for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3
MR PRAKASH K JANI for
Respondent(s) : 1,
MR MAULIK G NANAVATI, ASSTT. GOVT. PLEADER for
Respondent:
2
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 25/03/2011
ORAL
ORDER
Leave
to amend the prayer clause is granted. The amendment may be carried
out forthwith.
This
application has been filed with a prayer to bring on record, the
heirs and legal representatives of deceased petitioner of Special
Civil Application No.7302 of 2003, and to substitute them as
petitioners in the said petition.
Heard
Mr.M.T.Mishra, learned advocate for Mr.T.R.Mishra, learned advocate
for the applicants. It is averred in the application that the
original petitioner, Shri Jagdishbhai Chhotabhai Patel, expired on
06.10.2010. A copy of the death certificate
evidencing the above, is placed on record as Annexure-A. The
applicants are the heirs and legal representatives of the deceased
petitioner, being widow, daughter and son respectively, and as the
application has been filed in time, they may be brought on the record
of the petition as petitioners therein.
Having
heard the learned advocate for the applicants and for reasons stated
in the application, the prayers made therein deserve to be granted.
Accordingly,
the application is allowed. The applicants, whose details are
mentioned in Paragraph-2 of the application, are directed to be
brought on record and substituted as petitioners in Special Civil
Application No.7302 of 2003, in place of the deceased original
petitioner of that petition.
The
application is disposed of in the above terms.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top