Gujarat High Court High Court

Special vs Patel on 20 July, 2011

Gujarat High Court
Special vs Patel on 20 July, 2011
Author: Jayant Patel, R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6279/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 6279 of 2011
 

In
 


CIVIL APPLICATION - FOR
CONDONATION OF DELAY No. 531 of 2011
 

To


 

CIVIL
APPLICATION No. 6283 of 2011
 

In
 


CIVIL APPLICATION - FOR
CONDONATION OF DELAY No. 543 of 2011
 

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


 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

PATEL
MENABEN WD/O SHIBHIDAS - Respondent(s)
 

=========================================================
Appearance : 
MS
MOXA THAKKAR, AGP. for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1, 1.2.1,1.2.2
 
RULE NOT RECD BACK for Respondent(s) : 1.2.3, 1.3.1, 1.3.2,
1.3.3,1.3.4 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 20/07/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1. All
the applications are for joining legal heirs of the concerned
deceased who has expired. Mr. Yatin Soni, learned Counsel, appearing
for the proposed heir of the concerned deceased in concerned matter
states that he has no objection for such purpose.

2. Hence,
considering the facts and circumstances and no adverse circumstance
having brought to the notice of this Court, the applicant is
permitted to bring on record legal heir of the deceased concerned in
the concerned matter. The applications are allowed accordingly. Rule
made absolute.

Sd/-

(Jayant
Patel, J.)

Sd/-

(R.M.

Chhaya, J.)

M.M.BHATT

   

Top