Gujarat High Court Case Information System
Print
CA/6279/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 6279 of 2011
In
CIVIL APPLICATION - FOR
CONDONATION OF DELAY No. 531 of 2011
To
CIVIL
APPLICATION No. 6283 of 2011
In
CIVIL APPLICATION - FOR
CONDONATION OF DELAY No. 543 of 2011
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
PATEL
MENABEN WD/O SHIBHIDAS - Respondent(s)
=========================================================
Appearance :
MS
MOXA THAKKAR, AGP. for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1, 1.2.1,1.2.2
RULE NOT RECD BACK for Respondent(s) : 1.2.3, 1.3.1, 1.3.2,
1.3.3,1.3.4 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 20/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. All
the applications are for joining legal heirs of the concerned
deceased who has expired. Mr. Yatin Soni, learned Counsel, appearing
for the proposed heir of the concerned deceased in concerned matter
states that he has no objection for such purpose.
2. Hence,
considering the facts and circumstances and no adverse circumstance
having brought to the notice of this Court, the applicant is
permitted to bring on record legal heir of the deceased concerned in
the concerned matter. The applications are allowed accordingly. Rule
made absolute.
Sd/-
(Jayant
Patel, J.)
Sd/-
(R.M.
Chhaya, J.)
M.M.BHATT
Top