Gujarat High Court High Court

Jashbhai vs Chotu on 22 January, 2010

Gujarat High Court
Jashbhai vs Chotu on 22 January, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6489/2008	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6489 of 2008
 

In


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 6488 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 6880 of 1990
 

 
 
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 ?
		
	

 

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


 

JASHBHAI
R PATEL - Petitioner
 

Versus
 

CHOTU
MORARBHAI PATEL & 2 - Respondents
 

======================================
Appearance
: 
MR
BA SURTI for the Petitioner. 
None for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5 - 3. 
RULE
NOT RECD BACK for Respondent(s) : 1.2.6  
UNSERVED-WANT OF TIM for
Respondent(s) : 2, 
MR M.R.MENGDEY, AGP for Respondent(s) :
3, 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 22/01/2010 

 

 
ORAL
JUDGMENT

1. The
present Civil Application has been preferred by the applicant
original petitioner to condone the delay in preferring the
application for bringing legal heirs of deceased Opponent No.1 as
shown in the cause title of this application at Opponent No.1.1 to
1.6 on record of Special Civil Application No.6880 of 1990.

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

3. Having
heard the learned advocate appearing on behalf of the respective
parties and considering the averments made in the application, delay
caused in preferring the application for bringing legal heirs of
deceased Opponent No.1 on record of Special Civil Application No.6880
of 1990 is hereby condoned. Rule is made absolute accordingly. No
costs.

[M.R.SHAH,J]

*dipti

   

Top