Gujarat High Court
Darjibhai vs Sultankhan on 29 August, 2008
Gujarat High Court Case Information System
Print
CA/4738/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 4738 of 2002
In
CIVIL
APPLICATION No. 11372 of 1999
In
FIRST APPEAL No. 6032 of 1999
=========================================================
DARJIBHAI
JADAVJIBHAI THOBHAN - Petitioner(s)
Versus
SULTANKHAN
FAKIR & 2 - Respondent(s)
=========================================================
Appearance
:
MS
SD RAMI for
Petitioner(s) : 1,
RULE
SERVED for
Respondent(s) : 1,
3,
RULE
NOT RECD BACK for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 29/08/2008
ORAL
ORDER
1. Heard learned advocate Mr.S.D.Rami for the applicant.
2. The respondent No.2 – Kalidas Somabhai Patel has expired during the pendency of the appeal and civil application. The applicant has knowledge of the death of respondent No.2 only on 3.7.2002. Therefore, present application is filed for bringing the legal heirs of respondent No.2 on record.
3. Considering the averments made in this application, prayer made in terms of Para.2(b) is allowed. Accordingly, Rule is made absolute.
(H.K.RATHOD,J.)
(vipul)
Top