Gujarat High Court High Court

Harijan vs Gujarat on 14 July, 2010

Gujarat High Court
Harijan vs Gujarat on 14 July, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11770/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 11770 of 2009
 

In
FIRST APPEAL No. 4022 of
2009 
 
=================================================
 

HARIJAN
LAKHU PABA DECEASED THRO'HARIJAN KESARBAI & 1 - Petitioner(s)
 

Versus
 

GUJARAT
MINERAL DEVELOPMENT CORPORATION & 2 - Respondent(s)
 

================================================= 
Appearance
: 
MR
ANAND R PATEL for Petitioner(s) : 1 - 3. 
None for Respondent(s) :
1 - 3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 14/07/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
appellant Budha Vela Harijan in First Appeal No.4022 of 2009 died on
19.10.2007 after filing the appeal leaving behind Harijan Kesarbai
Lakhu, Minor Harijan Bhavanbhai Lakhu and Minor Harijan Maheshkumar
Lakhu as legal heirs. Those legal heirs have filed petition for
substitution in the appeal and also filed Vakalatnama. Having heard
counsel for the parties and being satisfied with the grounds,
petition for substitution is allowed. Harijan Kesarbai Lakhu, Minor
Harijan Bhavanbhai Lakhu and Minor Harijan Maheshkumar Lakhu be
treated as appellants nos.1, 2 and 3 in the First Appeal. Civil
Application stands disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top