Gujarat High Court
Heirs vs Gujarat on 2 August, 2010
Gujarat High Court Case Information System
Print
CA/8523/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No.8523 of 2010
In
FIRST
APPEAL No.145 of 2010
=========================================
HEIRS
AND LEGAL REPERSENTATIVES OF DECEASED MAHADEVBHAI SHIVABHAI -
Petitioner(s)
Versus
GUJARAT
STATE TRANSPORT CORPORATION & 1 - Respondent(s)
=========================================
Appearance :
MS
AMRITA AJMERA for Petitioner(s) : 1 - 3.
MS FALGUNI D PATEL for
Respondent No.1
None
for Respondent 2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 02/08/2010
ORAL
ORDER
1. The present
application is filed by the original claimants praying that:-
5. (a) admit
this Civil Application;
(b) permit the
applicants to amend the memo of the Appeal and bring on record the
legal heirs of Respondent NO.2;
(c) condone
the delay, if any, in filing this Application;
2. RULE.
Ms.Falguni D.Patel waives service of Rule on behalf of respondent
No.1 GSRTC.
3. For the
contents of the application and the submissions of Ms.Ajmera, learned
Advocate for the applicant, the application is allowed. Rule is made
absolute. No costs.
Necessary
amendment to be carried out on or before 05.08.2010.
(Ravi
R.Tripathi, J.)
*Shitole
Top