Gujarat High Court
State vs Ratilal on 16 March, 2011
Gujarat High Court Case Information System
Print
CA/16614/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 16614 of 2010
In
FIRST
APPEAL No. 2875 of 2010
=========================================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
RATILAL
GANDHABHAI PATEL - Respondent(s)
=========================================================
Appearance
:
MS
MOXA THAKKAR Ld. AGP for Petitioner(s) : 1 - 2.
MR MD VAKIL for
Respondent(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MS.JUSTICE B.M.TRIVEDI
Date
: 16/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. Considering
the facts and circumstances, it appears that Gandabhai Becharbhai,
has expired and death certificate is also produced. Pursuance to the
notice of Rule issued by this Court, Mr. M.D. Vakil has appeared. No
other adverse circumstances are brought to the notice of this Court.
Hence, the applicant is permitted to bring on record the legal heirs
of deceased Gandabhai Becharbhai in First Appeal No. 2875/2010, as
prayed for. Application is allowed to the aforesaid extent. Rule made
absolute.
(JAYANT
PATEL, J.)
(Ms.
B.M. TRIVEDI, J.)
mandora/
Top