Gujarat High Court High Court

Jagdishbhai vs Usman on 25 September, 2008

Gujarat High Court
Jagdishbhai vs Usman on 25 September, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/1149620/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 11496 of 2008
 

In


 

STAMP
NUMBER (SPL.C.A.) No. 6963 of 2008
 

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

 

JAGDISHBHAI
RAGHAVJI PUJARA - Petitioner(s)
 

Versus
 

USMAN
GANI HAJI VALI MOHAMMAD DEKAVADIYA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MRUGEN K PUROHIT for
Petitioner(s) : 1, 
None
for Respondent(s) : 1 -
2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 25/09/2008 

 

 
 
ORAL
ORDER

Learned
advocate Shri Mrugen Purohit for the applicant states that in the
above mentioned petition, one of the objections is that the cause
title of the petition and the proceedings before the Trial Court do
not match. He stated that this is so because petitioner No.1 had
expired even before filing of the petition, but unfortunately,heirs
of petitioner No.1 were not brought on record before the Trial
Court. To remove the anomaly, this application has been moved
seeking to bring on record of the writ petition heirs of deceased
petitioner No.1.

Only
for the purpose of completing the title of the petition and to
overcoming technical difficulties, this application is granted making
it clear that the effect of the heirs of the petitioner not being on
record before the Trial Court shall be considered separately while
taking up the main petition. Subject to this rider, Civil
Application is granted.

The
application stands disposed of accordingly.

(Akil Kureshi, J.)

(vjn)

   

Top