Gujarat High Court High Court

Legal vs Manguben on 29 July, 2011

Gujarat High Court
Legal vs Manguben on 29 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8044/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 8044 of 2011
 

In


 

FIRST
APPEAL No. 1049 of 2011
 

 
=========================================================

 

LEGAL
HEIRS OF DECEASED KANTABEN MANILAL SUKHLAL & 2 - Petitioner(s)
 

Versus
 

MANGUBEN
NANALAL PATEL L/H OF DECEASED NANALAL SUKHLAL PATEL & 4 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PINAKIN B RAVAL for
Petitioner(s) : 1 - 3. 
MR SANDIP C SHAH for Respondent(s) :
1, 
None for Respondent(s) : 2, 2.2.1,2.2.2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/07/2011
 

ORAL
ORDER

By
way of present application, the applicants have prayed for bringing
the heirs of the respondent No.2 on record as well as for
condonation of delay of 2821 days in that respect.

Having
considered the contentions raised by the learned advocate for the
applicants, averments made in the application and the documentary
evidence produced on record, it transpires that the
respondent No.2-original defendant had expired during the pendency
of the suit. The applicants herein have failed to bring his heirs on
record during the course of pendency of the suit and, therefore,
after such an inordinate delay and particularly when his heirs were
not brought on record during the pendency of the suit, this Court
cannot entertain present application.

For
the foregoing reasons, present application fails and is,
accordingly, rejected.

(K.S.

Jhaveri, J)

Aakar

   

Top