Gujarat High Court High Court

Girishbhai vs State on 25 November, 2010

Gujarat High Court
Girishbhai vs State on 25 November, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12665/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12665 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5418 of 2005
 

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

 

GIRISHBHAI
DAMODAR KARIA, HEIR OF DECEASED PETITIONER - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PT JASANI for
Petitioner(s) : 1, 
MS MOXA THAKKAR, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 25/11/2010  
ORAL ORDER

This
application has been filed with a prayer to substitute the applicant,
who is the son of deceased Godavariben Damodarbhai Karia, as
petitioner in Special Civil Application No.5418/2005, filed by the
deceased.

I
have heard Mr.P.T.Jasani, learned counsel for the applicant and have
perused the averments made in the application. It is stated in the
application that the applicant is the only surviving son of deceased
Godavariben Damodarbhai Karia, as the other son of the deceased viz.
Arvindbhai Damodarbhai Karia, expired on 29.4.1978. Hence, it is
submitted by the learned counsel for the applicant that the
applicant, being the only surviving heir and legal representative of
deceased Godavariben Damodarbhai Karia, may be permitted to be
substituted in place of the deceased in Special Civil Application
No.5418/2005, filed by her.

In
view of the above statement being made by the learned counsel for the
applicant, as well as the averments made in the application, the
prayers made in the application deserve to be granted.

Accordingly,
the application is allowed. The applicant Shri Girishbhai Damodarbhai
Karia, is permitted to be substituted as petitioner in Special Civil
Application No.5418/2005, in place of deceased Godavariben
Damodarbhai Karia. The amended cause title may be placed on the
memorandum of the petition, within a period of 2 weeks from today.

The
application is disposed of, in the above terms.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top