Gujarat High Court Case Information System
Print
CA/1506/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1506 of 2008
In
CIVIL
REVISION APPLICATION No. 176 of 2007
With
CIVIL
REVISION APPLICATION No. 176 of 2007
=========================================================
CHOTALAL
KALIDAS THROUGH HEIR ARUNBHAI CHOTALAL - Petitioner(s)
Versus
MADHUVANTIBEN
CHOTALAL GAGLANI - Respondent(s)
=========================================================
Appearance
:
MR
NV GANDHI for
Petitioner(s) : 1,
None for Respondent(s) : 1,
MR SANDEEP N
BHATT for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.6
SERVED
BY AFFIX.(N) for Respondent(s) : 1.2.5
NOTICE SERVED for
Respondent(s) : 1.2.7, 1.2.8, 1.2.10,1.2.11
NOTICE NOT RECD BACK
for Respondent(s) : 1.2.9
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 07/08/2008
ORAL
ORDER
By
way of this application, the petitioner prays to bring on record the
legal heirs of the original landlord who has expired on 4/2/1995.
From the record, it seems that the appeal was decided on 6/11/2007.
Admittedly 12 years have passed before the Appellate Court. In that
view of the matter, present application is misconceived and the same
is required to be rejected. Hence, present Civil Application is
rejected.
In
view of the dismissal of the Civil Application, Civil Revision
Application No.176 of 2007 would not survive as it is filed against
the sole respondent who has expired. Hence the Civil Revision
Application is also disposed of accordingly.
(K.S.JHAVERI,
J.)
(ila)
Top