Gujarat High Court Case Information System Print CA/6832/2011 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR BRINGING HEIRS No. 6832 of 2011 In FIRST APPEAL No. 2453 of 1995 ========================================================= MUKESHBHAI DHANJIBHAI PATEL - Petitioner(s) Versus EXECUTIVE ENGINEER - Respondent(s) ========================================================= Appearance : MR PRAFUL J BHATT for Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3 MR HARSHAD J SHAH for Petitioner(s) : 1.2.1, 1.2.2,1.2.3 GOVERNMENT PLEADER for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE JAYANT PATEL and HONOURABLE MR.JUSTICE R.M.CHHAYA Date : 27/06/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Considering
the facts and circumstances as the original respondent
deceased,-Dhanjibhai Ambalal Patel has already expired and the death
certificate is also produced and the cause has continued pending the
appeal, it would be just and proper to condone the delay caused in
preferring the application and to allow legal heirs of deceased to be
joined as the party.
Hence
the applicants are permitted to be joined as the party in the First
Appeal No.2453 of 1995 being legal representatives
of deceased,-Dhanjibhai Ambalal Patel. Application allowed to the
aforesaid extent. Rule made absolute.
(JAYANT
PATEL, J.)
(R.M.CHHAYA,
J.)
Amit
Top