Gujarat High Court High Court

=========================================Appearance vs Unknown on 8 February, 2010

Gujarat High Court
=========================================Appearance vs Unknown on 8 February, 2010
Author: Bhagwati Prasad,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/279/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 279 of 2009
 

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

MEMON
IQBAL HAJI A MAJID LATIF AND OTHERS 

 

Versus
 

MOHAMMED
IRFAN MUSTUFA 

 

=========================================Appearance
: 
MR HARSHIT S
TOLIA for
the Applicants 
 
 


 

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

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	

 

 
 


 

Date
: 08/02/2010 

 

ORAL
ORDER

It
is urged that the suit was filed by the power of attorney and the
power of attorney having died, the suit was continued by the legal
representatives of the power of attorney holder. Whether a right to
suit survives after death of power of attorney holder, on his
representative(s) is a serious question, which is being raised.

RULE.

Meanwhile,
effect and operation of order dated 8.9.2009 passed by the learned
Presiding Officer, FTC No.3, Bhavnagar in Regular Civil Appeal No.39
of 2004 is stayed.

(BHAGWATI
PRASAD, J.)

omkar

   

Top