Gujarat High Court High Court

Spl.Laq vs Patel on 17 August, 2010

Gujarat High Court
Spl.Laq vs Patel on 17 August, 2010
Author: R.S.Garg,&Nbsp;Honourable Mr.Justice K.M.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/5065/2004	 / 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 5065 of 2004
 

In


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2570 of 2004
 

In
FIRST APPEAL (STAMP NUMBER) No. 2896 of 2001
 

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

 

SPL.LAQ
OFFICER & 1 - Petitioner(s)
 

Versus
 

PATEL
SAVITABEN TRIKAMBHAI - Respondent(s)
 

==============================================================
 
Appearance
: 
MR
SIRAJ GORI, AGP for Applicants 
None for Opponent (s) : 1, 
RULE
SERVED for Opponent (s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.S.GARG
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.MEHTA
		
	

 

 
 


 

Date
: 07/09/2005 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.S.GARG)

Present
is an application under Order XXII Rule 4 of the Code of Civil
Procedure. Death had occurred on 3.1.2004 and as within 90 days,
application for substitution was not filed and even from the
affidavit it would appear that the application was ready some where
in June, 2004, instead of submitting the same, on reopening of the
Court, it was filed on 1st June, 2004. Under the
circumstances, the appellants are required to explain the delay and
make an application for setting aside the
abatement. Put up after four weeks.

[R.S.

GARG, J.]

[K.M.

MEHTA, J.]

pirzada/-

   

Top