Gujarat High Court High Court

Niruben vs Gulam on 29 July, 2011

Gujarat High Court
Niruben vs Gulam on 29 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7676/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7676 of 2011
 

With


 

CIVIL
APPLICATION (STAMP NUMBER) No. 6664 of 2011
 

In
CIVIL REVISION APPLICATION No. 27 of 2005
 

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

 

NIRUBEN
CHHAGANBHAI & 1 - Petitioner(s)
 

Versus
 

GULAM
MOHD. MUSABHAI - Respondent(s)
 

=========================================================
 
Appearance
: 
MSRATNAVORA
for
Petitioner(s) : 1, 
PARTY-IN-PERSON for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/07/2011 

 

 
ORAL
ORDER

Heard
learned advocates for the parties. In view of the averments made in
the application, the delay caused in filing the Civil Application for
legal heirs is required to be condoned. Accordingly, delay is
condoned. Civil application stands allowed accordingly.

(K.S.

JHAVERI, J.)

ORDER
IN CIVIL APPLICATION (ST) NO. 6664 OF 2011

Heard.

In view of the averments made in the application, Civil Application
is allowed in terms of para 4(a). Legal heirs to be brought on
record of the main matter forthwith. Main matter to come up for
hearing on 17.08.2011.

(K.S.

JHAVERI, J.)

Divya//

   

Top