Gujarat High Court Case Information System
Print
CA/455/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 455 of 2011
In
FIRST
APPEAL No. 1130 of 1989
======================================
PIYUSHBHAI
CHINUBHAI AMIN - Petitioner
Versus
LAND
ACQUISITION OFFICER - Respondent
======================================
Appearance :
MR.VARUN
K.PATEL for Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3
MR NEERAJ SONI,
AGP for the Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 21/01/2011
ORAL
ORDER
1. Rule.
Mr.Neeraj Soni, learned Assistant Government Pleader waives service
of notice of Rule on behalf of the respondent.
2. In
the facts and circumstances of the case and with the consent of the
learned advocates appearing on behalf of the respective parties, the
present application is taken up for final hearing today.
3. The
present Civil Application has been preferred by the applicants herein
to condone the delay in preferring the present application as well as
permitting them to be brought on record as respondent Nos.1/1 to 1/3
in First Appeal No.1130/1989 as legal heirs and representative of
original respondent – deceased Chinubhai Bhailalbhai Amin.
4. Having
heard the learned advocates appearing on behalf of the respective
parties and considering the fact that in fact it was for the
respondent herein to take steps to bring on record legal heirs and
representative of the original respondent, instead of that, heirs
themselves came before this Court permitting them to be joined as
party respondents in the main First Appeal, the present Civil
Application is allowed. Prayer in terms of Para 5(B) and 5(C) are
hereby granted. Rule is made absolute accordingly. No costs.
Registry
is directed to amend the cause title accordingly.
[M.R.SHAH,J]
*dipti
Top