Gujarat High Court High Court

Special vs Sardaben on 31 January, 2011

Gujarat High Court
Special vs Sardaben on 31 January, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1197/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1197 of 2011
 

In
CIVIL APPLICATION No. 13782 of 2010
 

In
FIRST APPEAL (STAMP NUMBER) No. 2539 of 2010
 

With


 

CIVIL
APPLICATION No. 1198 of 2011
 

In
CIVIL APPLICATION No. 13788 of 2010
 

With


 

CIVIL
APPLICATION No. 1199 of 2011
 

In
CIVIL APPLICATION No. 13789 of
2010 
======================================


 

SPECIAL
LAND ACQUISITION OFFICER & 2 - Petitioners
 

Versus
 

SARDABEN
SOMABHAI WD/O SOMABHAI MOTIBHAI - Respondent
 

======================================
Appearance : 
MR NEERAJ SONI,
AGP for the Petitioners. 
MR TRILOK PATEL for
the Respondent.  
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 31/01/2011 

 

ORAL
ORDER

1. Rule.

Mr.Trilok Patel, learned advocate waives service of notice of Rule
on behalf of the proposed heirs of the concerned deceased respondents

– original claimants.

2. In
the facts and circumstances of the case and with the consent of the
learned advocates appearing on behalf of the respective parties, all
these applications are taken up for final hearing today.

3. All
these applications have been preferred by the applicants herein –
original appellants permitting them to join heirs and legal
representatives of the concerned deceased respondents – original
claimants in respective Civil Applications as well as First Appeals
respectively.

4. Having
heard learned advocates appearing on behalf of the respective parties
and as the applications are not seriously opposed by the learned
advocate appearing on behalf of the respondents herein, all these
applications are allowed and respondent Nos.1/1 and 1/2 in Civil
Application No.1197/2011; respondent Nos.1/1 to 1/6 in Civil
Application No.1198/2011 and respondent Nos.2/1 to 2/4 in Civil
Application No.1199/2011 are hereby permitted to be joined as
respective respondents in respective Civil Applications as well as
respective First Appeals as heirs of concerned deceased respondents
respectively. Rule is made absolute in each of the applications.

Registry
is directed to amend the cause title of the respective applications
as well as First Appeals accordingly, immediately.

[M.R.SHAH,J]

*dipti

   

Top