Gujarat High Court Case Information System
Print
CA/11770/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 11770 of 2009
In
FIRST APPEAL No. 4022 of
2009
=================================================
HARIJAN
LAKHU PABA DECEASED THRO'HARIJAN KESARBAI & 1 - Petitioner(s)
Versus
GUJARAT
MINERAL DEVELOPMENT CORPORATION & 2 - Respondent(s)
=================================================
Appearance
:
MR
ANAND R PATEL for Petitioner(s) : 1 - 3.
None for Respondent(s) :
1 - 3.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 14/07/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
appellant Budha Vela Harijan in First Appeal No.4022 of 2009 died on
19.10.2007 after filing the appeal leaving behind Harijan Kesarbai
Lakhu, Minor Harijan Bhavanbhai Lakhu and Minor Harijan Maheshkumar
Lakhu as legal heirs. Those legal heirs have filed petition for
substitution in the appeal and also filed Vakalatnama. Having heard
counsel for the parties and being satisfied with the grounds,
petition for substitution is allowed. Harijan Kesarbai Lakhu, Minor
Harijan Bhavanbhai Lakhu and Minor Harijan Maheshkumar Lakhu be
treated as appellants nos.1, 2 and 3 in the First Appeal. Civil
Application stands disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top