Gujarat High Court High Court

Dhuliben vs Bhikhabhai on 25 September, 2008

Gujarat High Court
Dhuliben vs Bhikhabhai on 25 September, 2008
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/3693/1996	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3693 of 1996
 

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

 

DHULIBEN
WD/O DECD. KHEMCHAND BHAI PITAMBERBHAI PRAJAPATI & 6 -
Petitioner(s)
 

Versus
 

BHIKHABHAI
@ JITENDRABHAI HARIBHAI PARMAR & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DK ACHARYA for
Petitioner(s) : 1,None
for Petitioner(s) : None for Petitioner No(s).: for Petitioner(s) : 2
- 7. 
None
for Respondent(s) : 1 -
6. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 25/09/2008 

 

 
ORAL
ORDER

1. Present application is filed by applicants, who are heirs and legal representatives of deceased appellant – Khemchand Pitambar Prajapati. During the pendency of appeal, appellant has expired on 19.1.1996. Original death certificate is placed on record at page-5. Considering the averments made in this application followed by affidavit and looking to the death certificate of Khemchand Pitambar Prajapati, application is allowed in terms of Para.3(a). Cause title of main first appeal be amended accordingly.

2. The Registry is directed to verify as to whether any office objection is there or not and if there is no office objection after scrutiny of the matter, then Registry shall have to circulate the main first appeal for admission.

(H.K.Rathod,J.)
(vipul)

   

Top