Gujarat High Court Case Information System
Print
CA/1930/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1930 of 2011
In
CIVIL
APPLICATION No. 14733 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 2456 of 2010
With
CIVIL
APPLICATION No. 1931 of 2011
In
CIVIL APPLICATION No. 14734 of 2010
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
KANTIBHAI
SOMABHAI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PRANAV TRIVEDI, AGP for Petitioner(s) : 1 - 2.
None for
Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4 - 2, 2.2.1, 2.2.2,
2.2.3,2.2.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MS.JUSTICE B.M.TRIVEDI
Date
: 15/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Leave
to correct.
Both
the applications are for bringing on record the legal heirs of the
original claimant No.2 deceased Keshabhai Becharbhai Patel in Civil
Application No.1930 of 2011 and legal heirs of the original claimant
deceased Maganbhai Prandas Patel in Civil Application No.1931 of
2011 and, as it further appears that one of the legal heirs of
deceased Maganbhai Prandas Patel namely; Kalidas Maganbhai
(Kalabhai) – ¼ has also expired, his legal heirs be brought
on record in Civil Application No.1931 of 2011.
Mr.Gaurav
Chudasma for Mr.Yatin Soni, learned Counsel appearing for the
original claimants in other matters, states that Mr.Yatin Soni has
received instructions to appear for the proposed legal heirs also.
Hence,
we find that the legal heirs of the deceased concerned can be
permitted to be impleaded as party respondents in the Civil
Applications No.14733 of 2010 and No.14734 of 2010 as well as in the
connected First Appeals. Permission granted.
The
applications are allowed to the aforesaid extent.
(Jayant Patel, J.)
(Ms.
B. M. Trivedi, J.)
vinod
Top