Gujarat High Court Case Information System
Print
CA/6832/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 6832 of 2011
In
FIRST
APPEAL No. 2453 of 1995
=========================================================
MUKESHBHAI
DHANJIBHAI PATEL - Petitioner(s)
Versus
EXECUTIVE
ENGINEER - Respondent(s)
=========================================================
Appearance
:
MR
PRAFUL J BHATT for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3 MR HARSHAD J SHAH for
Petitioner(s) : 1.2.1, 1.2.2,1.2.3
GOVERNMENT PLEADER for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 27/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Considering
the facts and circumstances as the original respondent
deceased,-Dhanjibhai Ambalal Patel has already expired and the death
certificate is also produced and the cause has continued pending the
appeal, it would be just and proper to condone the delay caused in
preferring the application and to allow legal heirs of deceased to be
joined as the party.
Hence
the applicants are permitted to be joined as the party in the First
Appeal No.2453 of 1995 being legal representatives
of deceased,-Dhanjibhai Ambalal Patel. Application allowed to the
aforesaid extent. Rule made absolute.
(JAYANT
PATEL, J.)
(R.M.CHHAYA,
J.)
Amit
Top