Gujarat High Court High Court

Muljibhai vs Jethabhai on 17 February, 2011

Gujarat High Court
Muljibhai vs Jethabhai on 17 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/743/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 743 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 66 of 2001
 

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


 

MULJIBHAI
MADHAVBHAI HARIJAN (DECEASED) & 1 - Petitioners
 

Versus
 

JETHABHAI
MAGANBHAI VASAVA & 3 - Respondents
 

======================================
Appearance : 
MR
DN PANDYA for the Petitioners. 
None for Respondent(s) : 1, 1.2.1,
1.2.2,1.2.3 - 3, 3.2.1, 3.2.2,3.2.3  
MR PANKAJ A KAPADIA for
Respondent(s) : 1.2.4  
- for Respondent(s) :
4, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 17/02/2011 

 

ORAL
ORDER

1. The
present application has been preferred by the applicants claiming to
be heirs and legal representatives of original petitioner No.1
permitting them to be brought on record as petitioner No.1/1 and 1/2
as well as permitting them to bring heirs and legal representatives
of original respondent No.3/2 on record.

2. It
is to be noted that so far as prayer of the applicants to be brought
them on record as petitioner Nos.1/1 and 1/2 as heirs and legal
representatives of petitioner No.1 is concerned, the same is barred
by limitation. There is no prayer to condone the delay and set aside
the abatement in the present application.

3. At
this stage, Mr.Pandya, learned advocate appearing on behalf of the
applicants seeks permission to withdraw the present application with
a liberty to file fresh application with appropriate prayer to
condone the delay and to set aside the order of abatement so far as
original petitioner No.1 is concerned and with a liberty to file
fresh application for bringing heirs and legal representatives of
respondent No.3/2 on record, after obtaining death certificate of
original respondent No.3/2 and getting pedhinama.

4. Permission
is accordingly granted. The present application is dismissed as
withdrawn with above liberty.

[M.R.SHAH,J]

*dipti

   

Top