Gujarat High Court High Court

Heirs vs Deceased on 27 January, 2011

Gujarat High Court
Heirs vs Deceased on 27 January, 2011
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13637/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 13637 of 2010
 

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

HEIRS
OF DECEASED JAGDISH CHANDRA YADAV & 3 - Applicants
 

Versus
 

DECEASED
DAHYABHAI CHIMANLAL DIED THROUGH HEIRS & 2 - Respondents
 

=================================== 
Appearance
: 
SHAUKAT
A SHAIKH for Applicants.  
MR VK JOSHI for
Respondents. 
===================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 27/01/2011 
ORAL ORDER

The applicants – original
respondents – defendants have filed this Civil Application for
condonation of delay of 56 days caused in filing Misc. Civil
Application (Stamp) No. 2754 of 2010 for review of the order passed
by this Court on 20.07.2010 in Civil Revision Application No.11 of
2010.

This Court has issued Rule on
24.12.2010. Rule was duly served on the opponents and learned
advocate Mr. V. K. Joshi appears on behalf of the opponents.

Having considered the facts and
circumstances of the case and in the interest of justice, delay of
56 days caused in filing review application is hereby condoned.
This Civil Application is accordingly allowed. Rule is made
absolute without any order as to costs.

Office
is directed to give pakka number to Misc. Civil Application and
place it for hearing on 04.02.2011.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top