Gujarat High Court High Court

Devdas vs Subedar on 30 July, 2010

Gujarat High Court
Devdas vs Subedar on 30 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8479/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 8479 of 2005
 

In


 

SECOND
APPEAL No. 85 of 2004
 

 
=========================================================

 

DEVDAS
JAGMAN & 3 - Petitioner(s)
 

Versus
 

SUBEDAR
MUNSHIRAI RAISING & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ANSHIN H DESAI for
Petitioner(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3,2.2.4 - 3, 3.2.1,
3.2.2,3.2.3 - 4, 4.2.1, 4.2.2, 4.2.3,4.2.4  
MR AMAR D MITHANI for
Respondent(s) : 1, 
MR AJ SHASTRI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 30/07/2010
 

ORAL
ORDER

A
request is made to adjourn the matter. However, the learned
advocate for the applicant has made a statement that the sole
respondent in the application has expired on the basis of the death
certificate of the sole opponent. In that view of the matter, the
application abates and the same stands disposed of accordingly.

It
is, however, made clear that it will be open to the applicant to
move an application joining the persons against whom the cause of
action survives.

The
death certificate of the sole respondent tendered today by the
learned advocate is taken on record.

(K.S.

Jhaveri, J)

Aakar

   

Top