Gujarat High Court High Court

General vs Idiben on 20 July, 2010

Gujarat High Court
General vs Idiben on 20 July, 2010
Author: Akshay H.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/1784/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1784 of 2007
 

In


 

CIVIL
APPLICATION No. 7024 of 2006
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 506 of 2006
 

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

 

GENERAL
MANAGER - Petitioner(s)
 

Versus
 

IDIBEN
BECHARJI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RR MARSHALL for
Petitioner(s) : 1, 
MR MANUBHAI R PATEL for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,
1.2.4,1.2.5 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKSHAY H.MEHTA
		
	

 

	  
Date : 07/03/2007 

 

 
ORAL
ORDER

1. I
have heard Mr. Marshall learned advocate for the applicant. I have
perused the contents of the application. It is filed for bringing
heirs and legal representatives of deceased Thakor Becharji Hariji
original claimant and respondent no. 1 in the First Appeal who died
on 17th April, 2006. The death certificate is annexed to
the application. It is dated 5th May, 2006. It is stated
in the application that present opponents no. 1/1 to 1/5 are the
heirs and legal representatives of the deceased opponent. In view of
the same, the application is allowed. The applicant is permitted to
bring opponents no. 1/1 to 1/5 on the record of the First Appeal as
respondents.

2. In
view of the above, the application stands disposed of.

[Akshay
H. Mehta, J.]

/phalguni/

   

Top