Gujarat High Court Case Information System
Print
CA/5065/2004 / 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 5065 of 2004
In
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 2570 of 2004
In
FIRST APPEAL (STAMP NUMBER) No. 2896 of 2001
==============================================================
SPL.LAQ
OFFICER & 1 - Petitioner(s)
Versus
PATEL
SAVITABEN TRIKAMBHAI - Respondent(s)
==============================================================
Appearance
:
MR
SIRAJ GORI, AGP for Applicants
None for Opponent (s) : 1,
RULE
SERVED for Opponent (s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.S.GARG
and
HONOURABLE
MR.JUSTICE K.M.MEHTA
Date
: 07/09/2005
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.S.GARG)
Present
is an application under Order XXII Rule 4 of the Code of Civil
Procedure. Death had occurred on 3.1.2004 and as within 90 days,
application for substitution was not filed and even from the
affidavit it would appear that the application was ready some where
in June, 2004, instead of submitting the same, on reopening of the
Court, it was filed on 1st June, 2004. Under the
circumstances, the appellants are required to explain the delay and
make an application for setting aside the
abatement. Put up after four weeks.
[R.S.
GARG, J.]
[K.M.
MEHTA, J.]
pirzada/-
Top