Gujarat High Court Case Information System Print CA/4207/2011 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR BRINGING HEIRS No. 4207 of 2011 In FIRST APPEAL No. 186 of 2009 With CIVIL APPLICATION No. 4209 of 2011 In FIRST APPEAL No. 186 of 2009 With CIVIL APPLICATION No. 4208 of 2011 In FIRST APPEAL No. 187 of 2009 With CIVIL APPLICATION No. 4210 of 2011 In FIRST APPEAL No. 187 of 2009 ========================================================= SAVITABEN WD/O. HIMMATBHAI VELABHAI - Petitioner(s) Versus SPL. LAQ OFFICER & 1 - Respondent(s) ========================================================= Appearance : MR YH MOTIRAMANI for Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 MS SHACHI MATHUR, ASST.GOVERNMENT PLEADER for Respondent(s) : 1, None for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 05/04/2011 COMMON ORAL ORDER
Heard
Mr.Motiramani, ld.advocate for the applicants and Ms.Mathur, ld.AGP
for the respondents. These applications have been moved to bring on
record the heirs and legal representatives of the respective
appellants. In these matters, the true copies of death certificates
of the respective original appellants are annexed.
Considering the
facts and circumstances of the case, so also considering the
averments made in these applications, which are supported by the
affidavit of the concerned applicants, these applications deserve to
be allowed in terms of the relief prayed in paragraph 4A in the
respective applications and heirs and legal representatives of the
concerned deceased appellants, mentioned in the cause-title, are
permitted to be brought on record in the respective appeals by
setting-aside the abatement as prayed for.
Amendment in the
cause-title in the respective appeals to be carried out accordingly.
The civil
applications stand disposed of accordingly.
(J.C.UPADHYAYA,
J.)
(binoy)
Top