Gujarat High Court High Court

State vs Motilal on 15 November, 2011

Gujarat High Court
State vs Motilal on 15 November, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6561/2008	 2/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 6561 of 2008
 

in


 

SECOND
APPEAL No. 16 of 2005
 

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


 

STATE
OF GUJARAT & 5 - Petitioner(s)
 

Versus
 

MOTILAL
MAVJIBHAI CHAVDA - Respondent(s)
 

=========================================================
Appearance : 
MS
BHAVIKA KOTEHCA, AGP for Applicant(s) : 1 - 6. 
None for
Respondent(s) : 1,1.2.1  
RULE SERVED for Respondent(s) : 1.3.1
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
ORAL
ORDER

Leave
to amend the memorandum of the Civil Application is granted. The
learned Assistant Government Pleader may make the necessary amendment
forthwith.

This
application has been filed by the applicants with a prayer to condone
the delay caused in filing the application and to bring the heirs and
legal representatives of the deceased respondent No.1 Rajput
Gambhirsingbhai Bhupatbhai (Bhatti) on record of Second Appeal No.16
of 2005.

I
have heard Ms.Bhavika Kotecha, learned Assistant Government Pleader
for the applicants and have gone through the averments made in the
application.

It
is submitted by the learned Assistant Government Pleader that the
respondent No.1 – Rajput Gambhirsingbhai Bhupatbhai (Bhatti) expired
on 15.10.2005. It is stated that Muktaben, widow of Rajput
Gambhirsingbhai Bhupatbhai (Bhatti) (respondent No.1/1 herein) has
also expired on 9.2.2007, and as she had no issue, the only surviving
legal representative of deceased respondent No.1-Rajput
Gambhirsingbhai Bhupatbhai (Bhatti) would be Motilal Mavjibhai
Chavda, who is reflected as reflected as respondent No.1/1/1 in the
cause-title of the application. The averments made in the application
reveal that the said respondent No.1/1/1 is the legal
representative of deceased Rajput Gambhirsingbhai Bhupatbhai (Bhatti)
by way of a Will executed by the deceased Rajput Gambhirsingbhai
Bhupatbhai (Bhatti).

In
view of the submissions made by the learned Assistant Government
Pleader and the averments contained in the application, the prayers
made in the application deserve to be granted. Accordingly, the
application is allowed. The delay caused in filing the present
application is condoned. The respondent No.1/1/1 may be shown as the
legal representative of the deceased respondent No.1 in the
cause-title of Second Appeal No.16 of 2005. Rule is made absolute. No
costs.

(Smt.Abhilasha Kumari, J.)

(sunil)

   

Top