Gujarat High Court Case Information System
Print
CA/10196/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 10196 of 2010
=========================================================
THE
STATE OF GUJARAT - Petitioner(s)
Versus
MANOJKUMAR
DAHYABHAI PATEL & 1 - Respondent(s)
=========================================================
Appearance :
MR PRANAV
DAVE AGP for Petitioner(s) : 1,
MR MJ MEHTA
for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 15/09/2010
ORAL
ORDER
1. By
way of this application, the applicant has prayed to bring heirs and
legal representatives of deceased respondent no. 2 on record of
Special Civil Application No. 7165 of 2010.
2. Heard
learned counsel for the respective parties and perused the documents
on record. Respondent no. 2 had expired on 31.01.1998. Therefore,
respondent no. 2 had expired before the proceedings were initiated
before this Court. Apart from that this application is preferred
after a period of 12 years. Hence, on the ground of delay this
application is not entertained and the same is rejected.
[K.S.
JHAVERI, J.]
/phalguni/
Top