Gujarat High Court Case Information System
Print
CA/8479/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 8479 of 2005
In
SECOND
APPEAL No. 85 of 2004
=========================================================
DEVDAS
JAGMAN & 3 - Petitioner(s)
Versus
SUBEDAR
MUNSHIRAI RAISING & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ANSHIN H DESAI for
Petitioner(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3,2.2.4 - 3, 3.2.1,
3.2.2,3.2.3 - 4, 4.2.1, 4.2.2, 4.2.3,4.2.4
MR AMAR D MITHANI for
Respondent(s) : 1,
MR AJ SHASTRI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/07/2010
ORAL
ORDER
A
request is made to adjourn the matter. However, the learned
advocate for the applicant has made a statement that the sole
respondent in the application has expired on the basis of the death
certificate of the sole opponent. In that view of the matter, the
application abates and the same stands disposed of accordingly.
It
is, however, made clear that it will be open to the applicant to
move an application joining the persons against whom the cause of
action survives.
The
death certificate of the sole respondent tendered today by the
learned advocate is taken on record.
(K.S.
Jhaveri, J)
Aakar
Top