Gujarat High Court
=========================================Appearance vs Unknown on 8 February, 2010
Gujarat High Court Case Information System
Print
CRA/279/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 279 of 2009
=========================================
MEMON
IQBAL HAJI A MAJID LATIF AND OTHERS
Versus
MOHAMMED
IRFAN MUSTUFA
=========================================Appearance
:
MR HARSHIT S
TOLIA for
the Applicants
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
Date
: 08/02/2010
ORAL
ORDER
It
is urged that the suit was filed by the power of attorney and the
power of attorney having died, the suit was continued by the legal
representatives of the power of attorney holder. Whether a right to
suit survives after death of power of attorney holder, on his
representative(s) is a serious question, which is being raised.
RULE.
Meanwhile,
effect and operation of order dated 8.9.2009 passed by the learned
Presiding Officer, FTC No.3, Bhavnagar in Regular Civil Appeal No.39
of 2004 is stayed.
(BHAGWATI
PRASAD, J.)
omkar
Top