Gujarat High Court High Court

Hawabibi vs State on 22 June, 2010

Gujarat High Court
Hawabibi vs State on 22 June, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5848/2010	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DELAY No. 5848 of 2010
 

In


 

CIVIL
APPLICATION No. 5847 of 2010
 

 
For
Approval and Signature:  
HONOURABLE
MR.JUSTICE M.R. SHAH
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be  circulated to the civil judge ?
		
	

 

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

 

HAWABIBI
WD/O AHMED ADAM MULLA & 3 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KK TRIVEDI for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3 - 4. 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2, 4, 
MR DHAVAL G
NANAVATI for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 22/06/2010 

 

 
ORAL
JUDGMENT

RULE.

Mr.Niraj Soni, learned Assistant
Government Pleader waives the service of notice of Rule on
behalf of the respondent Nos.1 and 2 and Mr.Dhaval Nanavati, learned
advocate waives the service of notice of Rule on
behalf of the respondent No.3.

With
the consent of the learned advocates appearing on behalf of the
respective parties present application is taken up for final herein
today.

Present
application under sec.5 of the Limitation Act has been preferred by
the applicants herein heirs and representatives of the original
petitioner
No.1 of Special
Civil Application No. 30288 of 2007, to condone the
delay of 368 days caused in preferring the application for bringing
the heirs of the original petitioner
No.1 on record.

Having
heard the learned advocates appearing on behalf of the respective
parties and considering the fact that other co-owners of the
property in question are already on record, delay caused in
preferring the application for bringing the heirs of the original
petitioner
No.1 on record, is hereby condoned. Rule is made absolute
accordingly. In the facts and circumstances of the case, there shall
be no order as to costs.

[M.R.

SHAH, J.]

rafik

   

Top