Gujarat High Court Case Information System Print CA/4610/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR BRINGING HEIRS No. 4610 of 2011 In SPECIAL CIVIL APPLICATION No. 13843 of 2009 ========================================= PAREKH ASHABEN MANISHBHAI Versus AHMEDABAD MUNICIPAL CORPORATION THRO' MUNICIPAL COMMISSIONER & 45 =========================================Appearance : MS SRUSHTI A THULA for Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3 MR SATYAM Y CHHAYA for Respondent(s) : 1 - 2. None for Respondent(s) : 3 - 46. ========================================= CORAM : HONOURABLE MR.JUSTICE G.B.SHAH Date : 07/10/2011 ORAL ORDER
1. Heard
learned advocate Mr. Srushti Thula for the applicant-original
petitioner No.39 of Special Civil Application No.13843 of 2009.
2. Present
Civil Application has been filed by the legal heirs of deceased-
original petitioner No.39, who has passed away on 24.10.2010. The
applicants herein have also prayed to condone the delay of 51 days
caused in preferring the present Civil Application.
3. Considering
the special circumstances narrated in Civil Application, the
application is allowed. Delay is condoned. The learned advocate for
the applicant is hereby permitted to join legal heirs of original
petitioner No.39, as petitioner No.39/1 to 39/3 in Special Civil
Application No13843 of 2009.
(G.B.
SHAH, J.)
omkar
Top