Gujarat High Court Case Information System
Print
CA/5637/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No.5637 of 2009
In
SPECIAL
CIVIL APPLICATION No.3777 of 1994
===================================================
DHANBAI
WD/O LALJIBHAI RAMJIBHAI HIRANI-Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
===================================================
Appearance
:
MR JAYANT P BHATT for Petitioner(s)
: 1, 1.2.1, 1.2.2,1.2.3
MS MAITHILI MEHTA, AGP for Respondent(s)
: 1,
None for Respondent(s) : 2 -
4.
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 13/05/2009
ORAL
ORDER
This application seeks impleadment of heirs of original petitioner,
who is stated to have expired on 27.10.2005. Though there is delay of
1196 days in preferring this application for the reasons stated in
Paragraph Nos.2, 3, 4 and
5, the application is required to be granted in absence of any
contest.
Accordingly,
the application is allowed. The applicants are permitted to
substitute themselves in place of the original petitioner, since
deceased. Amended cause-title of the main petition shall be supplied
within a period of 01 week from today.
Application
stands disposed of accordingly.
Sd/-
[D. A.
MEHTA, J]
***
Bhavesh*
Top