Gujarat High Court Case Information System
Print
CA/4207/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 4207 of 2011
In
FIRST APPEAL No. 186 of 2009
With
CIVIL
APPLICATION No. 4209 of 2011
In
FIRST APPEAL No. 186 of 2009
With
CIVIL
APPLICATION No. 4208 of 2011
In
FIRST APPEAL No. 187 of 2009
With
CIVIL
APPLICATION No. 4210 of 2011
In
FIRST APPEAL No. 187 of 2009
=========================================================
SAVITABEN
WD/O. HIMMATBHAI VELABHAI - Petitioner(s)
Versus
SPL.
LAQ OFFICER & 1 - Respondent(s)
=========================================================
Appearance :
MR
YH MOTIRAMANI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
MS
SHACHI MATHUR, ASST.GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 05/04/2011
COMMON
ORAL ORDER
Heard
Mr.Motiramani, ld.advocate for the applicants and Ms.Mathur, ld.AGP
for the respondents. These applications have been moved to bring on
record the heirs and legal representatives of the respective
appellants. In these matters, the true copies of death certificates
of the respective original appellants are annexed.
Considering the
facts and circumstances of the case, so also considering the
averments made in these applications, which are supported by the
affidavit of the concerned applicants, these applications deserve to
be allowed in terms of the relief prayed in paragraph 4A in the
respective applications and heirs and legal representatives of the
concerned deceased appellants, mentioned in the cause-title, are
permitted to be brought on record in the respective appeals by
setting-aside the abatement as prayed for.
Amendment in the
cause-title in the respective appeals to be carried out accordingly.
The civil
applications stand disposed of accordingly.
(J.C.UPADHYAYA,
J.)
(binoy)
Top