Gujarat High Court Case Information System
Print
CA/9770/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 9770 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 424 of 2010
=========================================================
HEIRS
OF DECEASED HARESHBHAI ZAVERBHAI, ASHOKBHAI ZAVERBHAI - Petitioner(s)
Versus
TRUCK
NO GJ-3-T-3428, DRIVER, VASHRAM NATHUBHAI HARIJAN & 4 -
Respondent(s)
=========================================================
Appearance
:
MR
KANDRAP H DHOLKIA for
Petitioner(s) : 1,MR TUSHAR L SHETH for Petitioner(s) : 1,
RULE
SERVED for Respondent(s) : 1 - 4.
None for Respondent(s) : 2,
MR
NAGESH C SOOD for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 20/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The present
application is for bringing on record the legal heirs of Laxmiben
Zaverbhai Shah-original claimant no.1 in the proceedings before the
Tribunal who has submitted First Appeal No. 424 of 2010.
It appears that
registration of death certificate is produced. No other adverse
circumstances are brought to the notice of this Court.
Hence, considering
the facts and circumstances, the applicant is permitted to bring on
record the legal heirs of deceased Laxmiben Zaverbhai Shah without
prejudice to the rights and contentions of the respondent in the
respective main First Appeal.
The application is
disposed of.
[JAYANT PATEL, J.]
[H.B. ANTANI, J.]
pirzada/-
Top