Gujarat High Court High Court

Gordhanbhai vs Charotar on 20 January, 2010

Gujarat High Court
Gordhanbhai vs Charotar on 20 January, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5610/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5610 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 2934 of 1995
 

 


 

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


 

GORDHANBHAI
KHODABHAI PARMAR - Petitioner(s)
 

Versus
 

CHAROTAR
SAHAKARI KHAND UDYOG LTD & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
PJ VYAS for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6  
MR PV
HATHI for Respondent(s) : 1, 
None for Respondent(s) : 2, 2.2.1,
2.2.2, 2.2.3,2.2.4  
MR NIKUNT RAVAL, ASST. GOVERNMENT PLEADER for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 20/01/2010 

 

 
ORAL
ORDER

Rule.

Mr.P.V.Hathi,learned Advocate waives service of rule on behalf of
respondent no.1. Mr.Nikunt Raval, learned Advocate waives service of
rule on behalf of respondent no.3.

Present
application has been preferred by the applicants heirs of
original petitioner for bringing heirs of respondent no.2 on record
of main Special Civil Application. Though served, nobody appears on
behalf of proposed heirs of original respondent no.2. Hence, present
application is allowed. Applicant is permitted to bring heirs of
respondent no.2 on record as mentioned in the present application.
Rule is made absolute accordingly. Registry is directed to amend
cause title of main Special Civil Application accordingly.

[M.R.Shah,J.]

satish

   

Top