Gujarat High Court High Court

=========================================Appearance vs Mr Yatin Soni For on 10 November, 2011

Gujarat High Court
=========================================Appearance vs Mr Yatin Soni For on 10 November, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8475/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 8475 of 2011
 

In


 

FIRST
APPEAL No. 1908 of 1994
 

To


 

CIVIL
APPLICATION No. 8477 of 2011
 

In


 

FIRST
APPEAL No. 1910 of 1994
 

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

ORIENTAL
INSURANCE COMPANY LIMITED 

 

Versus
 

HEERABEN
BABUBHAI & 8 

 

=========================================Appearance
: 
MR RAJNI H
MEHTA for
the Applicant  
MR YATIN SONI for Respondent(s) : 1 - 5. 
None
for Respondent(s) : 6 - 9. 
- for Respondent(s) : 9.2.1,
9.2.2,9.2.3  
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 10/11/2011 

 

COMMON
ORAL ORDER

1. Though
notice of Rule issued on the proposed heirs of deceased respondent
Minaben Vikrambhai Chavda has been duly served, none has filed their
appearance.

2. The
learned advocate for the applicant has submitted that the above
matters were listed for final hearing before this Court on 24.6.2011.
The Registry of this Court has notified that respondent Minaben
Vikrambhai Chavda, owner of the vehicle involved in the accident, has
expired and this Court has granted time to file civil applications
for bringing heirs on record upto 27.7.2011 and accordingly, these
Civil Applications have been filed on 27.7.2011. Delay in filing the
said applications has occurred due to the fact that the applicant did
not know that said respondent Minaben Vikrambhai Chavda had died and
it came to know when the above matters were listed for final hearing.
Learned advocate for the applicant has then submitted that there is
no abatement but if there is there any abatement, the same may be set
aside.

3. In
view of the above, the submission made by the learned advocate for
the applicant appears to be genuine and accordingly, these Civil
Applications are allowed. Delay caused in filing the present
applications is condoned. The abatement of First Appeal against
deceased Minaben Vikrambhai Chavda, if any, is set aside. The
applicant as well as the office is permitted to carry out the
necessary amendment in the cause title of the First Appeals, as
prayed for in para 7(B) and 7(C) of the applications. Rule is made
absolute accordingly.

(G.B.

SHAH, J.)

omkar

   

Top