Gujarat High Court Case Information System
Print
CA/3619/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3619 of 2010
=========================================
KAMLABEN
KANTILAL SHAH THROUGH POA PARESH KANTILAL SHAH - Petitioner(s)
Versus
AHMEDABAD
MUNICIPAL CORPORATION - Respondent(s)
=========================================
Appearance
:
PARTY-IN-PERSON
for Petitioner(s) : 1,
None
for Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 05/05/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Paresh
Kantilal Shah, son of appellant Kamlaben Kantilal Shah, who appears
in person, submits that his mother who was 85 years old died about
a year back during the pendency of the appeal. Orally he further
states that Kamlaben Kantilal Shah died leaving behind two sons,
i.e. Paresh Kantilal Shah aged about 47 years and Dharmesh Kantilal
Shah, aged about 45 years, residing at 61, Malay Tenements Near
Vasna Barrage, Paldi, Ahmedabad.
Taking
into consideration the facts and accepting the oral statement made by
Paresh Kantilal Shah, we allow Paresh Kantilal Shah being impleaded
as appellant in place of Kamlaben Kantilal Shah. Other legal heir,
namely, Dharmesh Kantilal Shah be impleaded as proforma respondent
No.2 to the Letters Patent Appeal.
Let
notice be issued to newly impleaded 2nd respondent.
Direct notice. Mr.R.M.Chhaya accepts notice on behalf of 1st
respondent, Ahmedabad Municipal Corporation. Notice is waived.
Civil
Application for condonation of delay and the Letters Patent Appeal
be posted on 18th June 2010.
(S.J.Mukhopadhaya, C.J.)
(Akil
Kureshi, J.)
(vjn)
Top