Gujarat High Court
Jayantilal vs State on 22 November, 2010
Gujarat High Court Case Information System
Print
CA/13030/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 13030 of 2010
In
SPECIAL
CIVIL APPLICATION No. 7263 of 2001
=========================================================
JAYANTILAL
KRISHNASHANKER DESAI & 3 - Petitioner(s)
Versus
STATE
OF GUJARAT & 8 - Respondent(s)
=========================================================
Appearance
:
MR
BS PATEL for
Petitioner(s) : 1 - 4.
GOVERNMENT PLEADER for Respondent(s) : 1 -
2.
MR MC BAROT for Respondent(s) : 3, 9,
None for Respondent(s)
: 4, 4.2.1, 4.2.2, 4.2.3, 4.2.4, 4.2.5, 4.2.6, 4.2.7, 4.2.8,4.2.9 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 22/11/2010
ORAL
ORDER
1. Present
Civil Application is filed for bringing heirs on record. In
application for bringing heirs on record, death certificate is not
annexed and that is why the matter is notified in office objections.
1.1. Learned
advocate for the applicants produces death certificate. The same is
taken on record.
2. Registry
to proceed further to decide as to whether the application can be
said to have been filed within limitation and, if not, whether any
application for condonation of delay is to be filed.
2.1. The
matter is adjourned to 24th November 2010.
(RAVI
R.TRIPATHI, J.)
omkar
Top