Rajasthan High Court – Jodhpur
Baxi Ram vs Pyar Chand & Anr on 23 October, 2008
3 S.B. CIVIL FIRST APPEAL NO.30/1989
Date of Order :: 23rd October 2008.
HON'BLE MR. JUSTICE DINESH MAHESHWARI
Mr.Manish Shishodia, for the applicants.
....
Though nobody has chosen to appear for the
respondents despite the matter having been called out thrice
over but then, upon consideration of the application (IA
No.6731/2008) as moved under Order XXII Rule 3 of the
Code of Civil Procedure with the prayer for substitution of the
legal representatives of the deceased sole appellant Baxi
Ram, it is noticed from the averments made in the said
application that the sole appellant expired on 31.01.2008
whereas the application was moved only on 28.05.2008;
obviously beyond the period of 90 days from the date of
demise. The prayer has been made only for substitution of the
named legal representatives as appellants. Neither any
application has been moved for setting aside of abatement nor
even a prayer to that effect has been made in the said
application.
The abatement of appeal being automatic, neither the
application (IA No. 6731/2008) moved merely for substitution
could be granted nor there appears any justification to adjourn
the matter, as prayed.
The appeal having abated, be consigned to record as
such.
(DINESH MAHESHWARI), J.
s.soni