Gujarat High Court High Court

Arunbhai vs Assistant on 19 June, 2008

Gujarat High Court
Arunbhai vs Assistant on 19 June, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6781/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6781 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 17920 of 2005
 

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


 

ARUNBHAI
RATILAL RATHOD - Petitioner(s)
 

Versus
 

ASSISTANT
LABOUR COMMISSIONER & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MRS
SANGEETA N PAHWA for Petitioner(s) : 1, 
MR
VIPUL MISTRY AGP for Respondent(s) : 1, 
MR SN THAKKAR for
Respondent(s) : 2, 
MR VIMAL M PATEL for Respondent(s) : 2, 
None
for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 19/06/2008 

 

 
 
ORAL
ORDER

Heard
learned counsel for the parties.

This
application is filed to bring legal heirs of respondent No.3, who
expired on 24.2.2006, as communicated in the certificate dated
18.3.2008 issued by the competent authority under Registration of
Birth and Death Act. Besides, it is averred in the application, more
particularly in para 4, that there are two legal heirs and
representatives of deceased respondent No.3-Shri Somabhai R. Patel
and they may be permitted to be brought on record.

Having
heard learned counsel for the parties, I deem it just and proper to
grant the prayer in terms of para 9(B) by condoning the delay caused
in bringing legal heirs of deceased respondent No.3 on record.
Accordingly, this application is allowed.

(ANANT S. DAVE, J.)

*pvv

   

Top