Gujarat High Court
Deputy vs Chandaben on 21 July, 2010
Gujarat High Court Case Information System
Print
CA/7749/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 7749 of 2010
In
CIVIL
APPLICATION No. 2480 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 5605 of 2009
=========================================================
DEPUTY
GENERAL MANAGER - Petitioner(s)
Versus
CHANDABEN
WD/O FATABHAI AMBALAL CHAUHAN & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AJAY R MEHTA for
Petitioner(s) : 1,
None for Respondent(s) : 1,1.2.1
MR
NJ SHAH, AGP for respondent
No.2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 21/07/2010
ORAL
ORDER
Rule.
Mr.N.J.Shah, learned AGP waives service of notice of rule on behalf
of the respondent No.2.
Having
heard learned counsel for the applicant and learned AGP for the
respondent No.2 and having regard to the facts and circumstances,
this application for bringing on record the legal heirs of
deceased-respondent No.1 and setting aside the abatement and
condonation of delay caused in bringing the heirs, if any, is
allowed. The heirs of deceased-respondent No.1 are permitted to be
brought on record in application for condonation of delay,
application for stay as well as in the main First Appeal. Rule is
made absolute.
(M.D.SHAH,J.)
radhan
Top