Gujarat High Court Case Information System
Print
CA/9502/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9502 of 2009
In
SPECIAL
CIVIL APPLICATION No. 6570 of 1998
======================================
JAMUBHAI
KESHAVBHAI & 17 - Petitioners
Versus
COLLECTOR
& 3 - Respondents
======================================
Appearance
:
MR
HM JADEJA for Applicants.
MR RASHESH RINDANI, AGP for Respondent
Nos.1 - 2.
None for Respondent No. 3.
MR PRASHANT G DESAI for
Respondent No. 4.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
and
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 23/03/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE H.K.RATHOD)
The
present application is filed by the applicants with a prayer to
permit the present applicants to be brought on record as legal heirs
of deceased petitioner No.6 in Special Civil Application No.6570 of
1998. The applicants have also prayed for condonation of delay of
545 days in preferring the present application.
The
petitioner No. 6 – Mahendrabhai Ramjibhai Patel expired on
26.05.2007. His death certificate is annexed at page 10 of the
present application.
Considering
the submissions made by the learned advocates appearing on behalf of
respective parties and considering the averments made in this
application supported with affidavit, the Court is of the view that
sufficient cause is shown by the applicants to the satisfaction of
this Court. Hence, delay of 545 days is condoned. Accordingly,
prayer made in paragraph 6 (A), (B) & (C) of the present
application is granted. This application is accordingly disposed
of.
The
cause title of Special Civil Application may be amended accordingly.
Sd/-
[H. K. RATHOD, J.]
Sd/-
[K. A. PUJ, J.]
Savariya
Top