Gujarat High Court Case Information System
Print
CA/14743/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 14743 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4413 of 1992
=========================================================
CHANDRAKANT
ATMARAM PATEL & 4 - Petitioner(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
MR
JITENDRA M PATEL for
Petitioner(s) : 1 - 2, 2.2.1, 2.2.2,2.2.3 - 3, 3.2.1,3.2.2 - 4,
4.2.1, 4.2.2, 4.3.1, 4.3.2, 4.3.3,4.3.4 - 5, 5.2.2,5.2.3 - for
Petitioner(s) : 0.0.0
GOVERNMENT PLEADER for Respondent(s) :
1,
MR AS VAKIL for Respondent(s) : 2,
MR RK MISHRA for
Respondent(s) : 3,
NANAVATI ASSOCIATES for Respondent(s) : 3.2.1
MR RN SHAH for Respondent(s) : 3.2.2, 3.2.3, 3.2.4, 3.2.5, 3.2.6,
3.2.7, 3.3.1,3.3.2
MR JASHWANT M SHAH for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 14/12/2010
ORAL
ORDER
1. The
present Civil Application is filed for being impleading the heirs and
legal representatives of applicant Nos.4 and 4/1.
2. Rule.
Respective learned advocates waives service of rule.
3. Learned
advocate Mr.Patel states that no learned advocate is objecting to
this Civil Application as in some group of matters, some other
applications for bringing heirs on record are already allowed. This
application is allowed. It is clarified that allowing of this
application does not prejudicially affect the right of the
respondents to contend about heirship of the present applicants. Rule
is made absolute.
(RAVI
R.TRIPATHI,J)
pathan
Top