Gujarat High Court Case Information System
Print
CA/4299/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 4299 of 2007
In
MISC.CIVIL APPLICATION No. 2292 of 2006
With
CIVIL
APPLICATION No. 4300 of 2007
In
MISC.CIVIL APPLICATION No. 2293 of 2006
To
CIVIL
APPLICATION No. 4302 of 2007
In
MISC.CIVIL APPLICATION - FOR INDIGENT PERSON No. 2295 of 2006
With
FIRST
APPEAL (STAMP NUMBER) No. 1275 of 2008
To
FIRST
APPEAL (STAMP NUMBER) No. 1278 of 2008
====================================================
ASHOK
ANIRUDDH BAROT & 1 – Petitioner(s)
Versus
INDIAN
AIRLINES CORPORATION LTD. & 3 – Respondent(s)
====================================================
Appearance
:
MR P A MEHD for Petitioner(s) :
1, 1.2.1,
1.2.2, 1.2.3,
1.2.4,1.2.5 – 2.
MR
GN SHAH for Respondent(s) : 1,
MS
MINOO A SHAH for Respondent(s) : 1,
MR
SV RAJU for Respondent(s) : 2,
MR
YN RAVANI for Respondent(s) : 3,
None
for Respondent(s) :
4,
====================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 21/07/2008
ORAL
COMMON ORDER
(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
Heard
learned advocate Mr.P.A. Medh for the applicants, learned advocate
Ms.Minoo Shah for respondent No.1 and learned advocate Ms.Hetvi
Sancheti on behalf of Mr.S.V. Raju for respondent No.2 .
These
are applications filed by the applicants stating that Shri Aniruddh
Kunvarji Rao was one of the original applicant in First Appeal
(Stamp) No. 1275 of 2006 to First Appeal (Stamp) No. 1278 of 2006.
That the said Aniruddh Kunvarji Rao passed away on 19.09.2006.
Therefore, it is requested that the applicants be permitted to be
joined as heirs and legal representatives in Misc. Civil Application
Nos. 2292 of 2006 to 2295 of 2006 and First Appeal (Stamp) Nos. 1275
to 1278 of 2006, stated above. On behalf of opponents, learned
advocate Ms.Minoo A.Shah objected these applications being allowed.
Considering
the facts and circumstances of the case, we deem it expedient to
allow these applications as prayed for in paragraph 5(B). Rule is
made absolute.
(J.R.
VORA, J.)
(J.C.
UPADHYAYA, J.)
(binoy)
Top