Gujarat High Court High Court

Rajuji vs Bakuben on 29 November, 2010

Gujarat High Court
Rajuji vs Bakuben on 29 November, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7761/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7761 of 2010
 

In


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 7762 of 2010
 

In
CIVIL APPLICATION No. 1276 of 2009
 

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

RAJUJI
PRATAPJI DABHI - Petitioner(s)
 

Versus
 

BAKUBEN
KISHORSINH & 5 - Respondent(s)
 

====================================== 
Appearance
: 
MR YOGESH G DEV for
Petitioner(s) : 1, 
None for Respondent(s) : 1,1.2.1  
RULE
SERVED BY DS for Respondent(s) : 1.2.2  
RULE SERVED for
Respondent(s) : 1.2.3, 1.2.4, 1.3.1, 1.3.2, 1.3.3,1.3.4 - 5. 
MR
NIRAL R MEHTA for Respondent(s) : 4 - 5. 
- for Respondent(s) :
6, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH 
			
			 

H.SHUKLA
		
	

 

Date
: 29/11/2010 

 

ORAL
ORDER

1.
Present Civil Application has been filed for condonation of delay of
700 days caused in filing the application for substitution of heirs
of deceased Respondent No.1/1 Dabhi Kishorsinh Laxmnji on the grounds
stated in the application.

3.
Heard Mr.Yogesh Dev, learned counsel for the applicant and Mr.Niral
Mehta , learned counsel for the respondents.

4.
In view of the settled guidelines laid down for condonation of delay
and the grounds set out in the application, it has been explained
sufficiently. As per the judgment of Hon’ble Apex Court reported in
AIR 2000 SC 2306 in the
case of State of Bhiar and Ors., vs. Kamleshwarprasad Singh and
ors., and in the case of
N.Balakrishnan vs. M.Krishnamurthy reported
in J.T. 1998 (6) SC 242, the condonation of delay has
to be considered in a pragmatic manner, and, therefore, the present
application is allowed. Delay of 700 days caused in filing
application for substitution of heirs of deceased Respondent No.1/1
Dabhi Kishorsinh Laxmnji is condoned. Rule is made absolute.

(RAJESH
H. SHUKLA, J.)

Amit

   

Top