Gujarat High Court High Court

Bhaichandbhai vs Stateofgujarat on 26 August, 2010

Gujarat High Court
Bhaichandbhai vs Stateofgujarat on 26 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/8910/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 8910 of 2005
 

In


 

SPECIAL
CIVIL APPLICATION No. 4740 of 1991
 

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

 

BHAICHANDBHAIS/ODOSHJIBHAI
- Petitioner(s)
 

Versus
 

STATEOFGUJARAT
& 3 - Respondent(s)
 

=========================================  
Appearance
: 
MS
KUSUM M SHAH for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3  
MR. MR MENGDEY, ASST.
GOVERNMENT PLEADER for Respondent(s) : 1 - 3. 
RULE NOT RECD BACK
for Respondent(s) : 1 - 4. 
MR MB THAKORE for Respondent(s) :
4, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 10/10/2005 

 

 
 
ORAL
ORDER

Rule.

Shri M.R.Mengdey, learned AGP waives service of Rule on behalf of
respondent Nos.1 to 3 and Shri S.K.Shah, learned advocate seeks
permission to delete the respondent No.4.

This
is an application for condonation of delay in preferring the Civil
Application for bringing the heirs and legal representatives of
original petitioner on record. Considering the averments in the
application, prayer in terms of paragraph 8(A) is granted and delay
in preferring the present Civil Application for bringing the heirs
and legal representatives of deceased Doshjibhai Dhanjibhai
Patel-original petitioner on record is condoned.

Rule
is made absolute to the aforesaid extent, however, there will be no
order as to costs.

(M.R.Shah,
J.)

kdc.

   

Top