Gujarat High Court High Court

Jagdishgiri vs State on 25 July, 2008

Gujarat High Court
Jagdishgiri vs State on 25 July, 2008
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8627/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION-FOR BRINGING HEIRS No.8627 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 1432 of 1999
 

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

JAGDISHGIRI
K. GOSWAMI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=================================================== 
Appearance
: 
MS KJ BRAHMBHATT for Petitioner(s)
: 1,1.2.1 

 

MS
VARSHA BRAHMBHATT for Petitioner(s) : 1,1.2.1  
MR AMIT P PATEL,
AGP for Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 


 


 


Date
: 25/07/2008 

 


 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

This
application seeks impleadment of legal heir of deceased petitioner.
Heard the learned advocate for the applicant. It is submitted that
delay in preferring the Civil Application of 1117 days has occurred
in the circumstances mentioned in the application and hence, after
condoning the delay, the applicant may be allowed to be impleaded as
the legal heir of the deceased petitioner.

There is
no contest from the other side.

In the
circumstances, the delay, in preferring this Civil Application for
bringing on record the legal heir of the deceased petitioner, is
condoned. Shri Jagdishgiri K. Goswami, the applicant herein, is
permitted to be impleaded as the petitioner in the main petition in
place of the deceased petitioner. The cause-title in the main
petition shall be amended accordingly carrying out the substitution
on or before
29.07.2008. The Civil Application is allowed
accordingly.

Main
petition to be listed on 31.07.2008.

Sd/-

[D.A.

MEHTA, J]

Sd/-

[H.N.DEVANI,
J]

***

Bhavesh*

   

Top