Gujarat High Court Case Information System
Print
MCA/791/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 791 of 2011
In
FIRST
APPEAL No. 1102 of 1983
=========================================================
LILAVATI
RAMANLAL PATEL - Applicant(s)
Versus
NIRMALABEN
ASHRAM THAKKAR C/O NILAYBHAI ASHARAM THAKKAR & 1 - Opponent(s)
=========================================================
Appearance
:
MRNVANJARIA
for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5
None for
Opponent(s) : 1,
RULESERVEDBYDS for Opponent(s) : 1.2.1, 1.2.2,
1.2.3, 1.2.4,1.2.5 - 2.
MRTARAKDAMANI for Opponent(s) : 1.2.1,
1.2.2, 1.2.4,1.2.5
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/07/2011
ORAL
ORDER
Present
application has been preferred by the applicants- heirs and legal
representatives of the original appellant, to recall and review
order passed by this Court in First Appeal No. 1102 of 1993
dtd.25/1/2011 and to restore the said First Appeal No. 1102 of 1993
to file.
Having
heard the learned advocate appearing on behalf of the respective
parties and considering the fact that at the time when this Court
passed order in First Appeal No. 1102 of 1993 dtd.25/1/2011, Civil
Application No. 2900 of 2006 was already filed by the
applicants herein permitting them tobe brought on record as heirs
and legal representatives of the original appellant, which was not
pointed out at the relevant time, present application is allowed and
order passed by this Court in First Appeal No.1102 of 1983
dtd.25/1/2011 is hereby recalled and First Appeal No.1102 of 1983
is hereby ordered to be restored to file. Now the aforesaid First
Appeal No. 1102 of 1983 permitting the applicants to be brought on
record will be heard in accordance with law and on merits. Rule is
made absolute accordingly.
Now,
registry is directed to place the aforesaid Civil
Application No.2900 of 2006 before the appropriate court
taking up such matter.
[M.R.
SHAH, J.]
rafik
Top