Gujarat High Court High Court

State vs Dhuliben on 30 July, 2008

Gujarat High Court
State vs Dhuliben on 30 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1214319/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12143 of 1999
 

With


 

FIRST
APPEAL No. 1082 of 1997
 

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

 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

DHULIBEN
WD/O SHIVAJI DANAJI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3,1.2.4
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 30/07/2008 

 

 
 
ORAL
ORDER

This
application is for bringing legal heirs of sole respondent who has
expired on 27.3.1993. Admittedly the respondent has expired prior to
the date of judgement of the Reference Court. Hence this application
cannot be entertained and is accordingly rejected.

Since
the application for bringing legal heirs on record has been rejected
the above appeal would not survive and is accordingly disposed of
since the appeal is against a dead person.

[K.S.

JHAVERI, J.]

ar

   

Top