Gujarat High Court High Court

Tapuji vs Jiluji on 24 November, 2010

Gujarat High Court
Tapuji vs Jiluji on 24 November, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1125/2010	 2/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1125 of 2010
 

In


 

CIVIL
REVISION APPLICATION No. 240 of 2009
 

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

 

TAPUJI
SHANAJI - Petitioner(s)
 

Versus
 

JILUJI
KUBERJI CHAVADA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BJ TRIVEDI for
Petitioner(s) : 1,MR JT TRIVEDI for Petitioner(s) : 1,MS JIGNASA B
TRIVEDI for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 04/02/2010 

 

 
 
ORAL
ORDER

1. This
application has been filed by the applicants with a prayer to bring
on record the heirs and legal representatives of deceased respondent
No.1 Shri Jiluji Kuberji Chavda, on the record of the Civil Revision
Application.

2. Mr.

J.R. Shah, learned advocate states that he has received instructions
to appear on behalf of the respondents and shall file his Vakalatnama
in the Registry, within a period of two days.

3. I
have heard the learned counsel for the respective parties and perused
the averments made in the application.

4. It
is submitted that Shri Jiluji Kuberji Chavda expired on 3rd
December, 2009 and a copy of the Death Certificate is annexed at page
No.5 of the application. The details of the heirs and legal
representatives of the deceased respondent No.1 have been mentioned
in paragraph-2 of the application, which has been moved within the
period of limitation prescribed.

5. In
view of the above, interest of justice would be served if the prayers
made in the application, are granted.

6. Accordingly,
the application is allowed and the heirs and legal representatives of
deceased respondent No.1 Shri Jiluji Kuberji Chavda, as mentioned in
paragraph-2 of the application, are directed to be brought on the
record of Civil Revision Application No.240/2009. The necessary
amendment be carried out forthwith. The application stands disposed
of.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top