Gujarat High Court Case Information System
Print
CA/6443/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 6443 of 2011
In
FIRST
APPEAL No. 1473 of 1995
=========================================
HIRABEN
WD/O NANABHAI KHANT
Versus
GUJARAT
STATE ROAD TRANSPORT CORPORATION
=========================================Appearance
:
MR MTM
HAKIM for
the Applicant
RULE SERVED for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 17/10/2011
ORAL
ORDER
Rule
issued by this Court on 2.8.2011 has been duly served on the
respondent but nobody has filed appearance on behalf of the
respondent and nobody has opposed the present Civil Application.
Referring
to the averments made in the application, there appears sufficient
ground for condoning the delay. Accordingly, the delay caused in
preferring the present application is hereby condoned.
Learned
advocate for the applicant is permitted to bring the legal heirs of
applicant -Bhikhabhai Nanabhai Khant on record of First Appeal
No.1473 of 1995, as applicant Nos.1/1 to 1/4, on whose behalf,
learned advocate Mr.MTM Hakim has already filed appearance.
Present
Civil Application is allowed. Rule is made absolute to the aforesaid
extent.
(G.B.
SHAH, J.)
omkar
Top