Gujarat High Court High Court

Manubhai vs The on 13 July, 2010

Gujarat High Court
Manubhai vs The on 13 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3744/2003	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 3744 of 2003
 

In


 

SECOND
APPEAL No. 29 of 2001
 

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


 

MANUBHAI
DHIRAJLAL MEHTA - Applicant(s)
 

Versus
 

TALUKA
PANCHAYAT & 1 - Opponent(s)
 

=========================================
 
Appearance : 
MS
ARCHANA K SINGH for
Applicant(s) : 1,                                                    
          MR ASIT M MEHTA for Applicant(s) : 1, 
MR ASHISH M DAGLI
for Opponent(s) : 1, 
MR GM JOSHI for Opponent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 13/07/2010 

 

 
 
ORAL
ORDER

1. The
present application has been preferred by the applicant-Manubhai
Dhirajlal Mehta permitting him to be joined as party respondent in
Second Appeal No. 29/2001.

2. It
is reported that the applicant-Manubhai Dhirajlal Mehta has expired
in the month of December, 2009.

3. Under
the circumstances, as and when the proposed legal heirs of the
applicant are brought on record and they are able to satisfy that
the applicant was required to be joined as party respondent in
Second Appeal No. 29/2001 and even after his death the cause survives
and the heirs of the applicant can be joined as party respondent, no
relief can be granted in the present application. As and when such
an application is preferred by the heirs of the applicant, the same
can be considered in accordance with law.

4. With
this, the present application is dismissed.

(M.R.

SHAH, J.)

siji

   

Top