Gujarat High Court High Court

Sushilaben vs Vaghodia on 8 April, 2011

Gujarat High Court
Sushilaben vs Vaghodia on 8 April, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1690/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1690 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 9016 of
1998 
=========================================================

 

SUSHILABEN
WD/O NAVINCHANDRA AMRUTLAL SHAH - Petitioner(s)
 

Versus
 

VAGHODIA
YUVAK MANDAL EDUCATION TRUST & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UMANG OZA FOR MR. BS PATEL
for
Petitioner(s): 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
MR PRAFUL J BHATT for
Respondent(s) : 1 - 2. 
None for Respondent(s) : 3, 
MR. K.P.
RAVAL, ASST. GOVERNMENT PLEADER for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 08/04/2011 

 

ORAL
ORDER

1. This
application has been filed with a prayer to permit the applicants,
being heirs and legal representatives of the deceased petitioner of
Special Civil Application No.9016 of 1998, to be brought on the
record of the said petition, as petitioners.

2. Heard
Mr. Umang Oza, learned advocate for Mr. B.S. Patel, learned counsel
for the applicants and perused the averments made in the application.

3. It
is stated in the application that Shri Navinchandra Amrutlal Shah,
the petitioner, who filed Special Civil Application No.9016 of 1998,
expired on 18.12.2010. A copy of the Death Certificate is annexed as
Annexure-‘A’ to the petition. Applicant No.1 is the widow of deceased
Navinchandra Amrutlal Shah and applicant No.2 is his son, whereas
applicants Nos.3 and 4 are daughters of the deceased-original
petitioner. It is further stated that except for the above, there are
no other heirs of the deceased petitioner, therefore, the applicants
may be brought on the record of the petition.

4. Heard
the learned advocate for the applicants. In view of the averments
made in the application and as there is no delay in filing the
application, the prayers made therein deserve to be granted.

5. Accordingly,
the application is allowed. The applicants, as described in the
cause-title of the application, are permitted to be brought on the
record of Special Civil Application No.9016 of 1998 as heirs and
legal representatives of deceased Navinchandra Amrutlal Shah, in his
place, as petitioners.

The
necessary amendments in the cause-title of the petition may be
carried out, within a period of one week from today.

6. The
application is disposed of, in the above terms.

(Smt.

Abhilasha Kumari, J.)

Safir*

   

Top