Gujarat High Court High Court

Gotabhai vs Parmar on 13 July, 2011

Gujarat High Court
Gotabhai vs Parmar on 13 July, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/980/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 980 of 2007
 

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


 

GOTABHAI
BHIKHABHAI - Petitioner(s)
 

Versus
 

PARMAR
MANGALBHAI MATHURBHAI BIN BHULABHAI & 11 - Respondent(s)
 

=========================================
 
Appearance : 
MR
RJ OZA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,
1.2.8,1.2.9  
MR HM PARIKH for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 13/07/2011 

 

 
 
ORAL
ORDER

This
application seeks setting aside of abatement of Second Appeal No.54
of 1992 by condoning the delay of 3 years 2 months and 21 days
occasioned in filing the present application and also seeks
permission to substitute the applicants as legal heirs and
representatives of deceased Shantaben, daughter of Mangalbhai
Dadabhai as appellants in the proceedings of Second Appeal No.54 of
1992.

Heard
Ms. Rutuja Oza, learned advocate for the applicants and Mr. H. M.
Parikh, learned advocate for the respondents.

Having
regard to the averments made in the application, it appears that the
applicant was prevented by just cause in not preferring the present
application within the prescribed period of limitation.

In
the circumstances, the application is allowed. The delay that has
occurred in filing the present application is hereby condoned. The
abatement of Second Appeal No.54 of 1992 is hereby set aside. The
applicants are permitted to be joined as heirs and legal
representatives of deceased Shantaben, daughter of Mangalbhai
Dadabhai as appellants in the proceedings of Second Appeal No.54 of
1992.

The
application stands disposed of accordingly, with no order as to
costs. The cause title of the Second Appeal No.54 of 1992 be
amended accordingly.

[HARSHA
DEVANI, J.]

parmar*

   

Top