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