Gujarat High Court High Court

State vs Kashiben on 18 July, 2011

Gujarat High Court
State vs Kashiben on 18 July, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5383/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 5383 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 1727 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 8787 of 1990
 

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


 

STATE
OF GUJARAT & 1 - Petitioner(s)
 

Versus
 

KASHIBEN
WD/O NATHABHAI S PRAJAPATI & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MS.
KRINA CALLA, ASSTT.GOVERNMENT
PLEADER for Petitioner(s) : 1 - 2. 
None for Respondent(s) :
1,1.2.2  
NOTICE SERVED for Respondent(s) : 1.2.1, 1.2.3, 1.3.1,
1.3.2, 1.3.3, 1.3.4, 1.3.5, 1.3.6, 1.3.7,1.3.8 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 18/07/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
petition has been filed for substitution of legal heirs of respondent
No. 1.2 – Nathabhai Sendharam Prajapati. In spite of service of
notice on the respondents, no affidavit has been filed objecting the
prayer.

Taking
into consideration the fact that applicant has no knowledge about the
death of respondent No.1.2, who was shown as party respondent in the
writ petition and who was not substituted before the writ Court, we
allow the petition for substitution. Name of Kashiben, Kamlaben,
Vinubhai, Jagdishbhai, Mukeshbhai, Jyotsnaben, Surekhaben and
Madhuben as shown at serial Nos. 1.2.1 to 1.2.8 respectively are
substituted as legal heirs of respondent No. 1.2 Nathabhai Sendharam
Prajapati. Civil Application No. 5383 of 2011 stands allowed.

(S.J.

Mukhopadhaya, C.J.)

(J.B.

Pardiwala, J.)

*/Mohandas

   

Top