Gujarat High Court High Court

Jyotsanaben vs United on 27 July, 2010

Gujarat High Court
Jyotsanaben vs United on 27 July, 2010
Author: Jayant Patel,&Nbsp;Honble Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12619/2008	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12619 of 2008
 

In


 

FIRST
APPEAL No. 5388 of 1999
 

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

JYOTSANABEN
SUDHIRBHAI PATEL & 2 - Petitioner(s)
 

Versus
 

UNITED
INDIA INSURANCE CO LTD & 2 - Respondent(s)
 

=====================================================
Appearance : 
Mr.Vyas for MR
ASHISH M DAGLI for Petitioner(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3,2.2.4 -
3, 3.2.1, 3.2.2, 3.2.3,3.2.4  
Mr.Thomas for MR VIBHUTI NANAVATI
for Respondent(s) : 1, 
None for Respondent(s) : 2, 
RULE SERVED
BY DS for Respondent(s) : 2.2.1, 2.2.2, 2.2.3,2.2.4  
DS AFF.NOT
FILED (R) for Respondent(s) :
3, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 27/07/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1. The
present application is to bring on record the legal heirs of original
claimants-applicant Nos.2 and 3 in the proceedings of First Appeal
No.5388 of 1999.

2. Heard
Mr.Vyas for Mr.Dagli for the applicant and Mr.Thomas for Mr.Nanavati
for opponent No.1. Opponent Nos.2/1 to 2/4 are served. The presence
of opponent No.3 would not be required at this stage in view of the
order passed hereinafter.

3. The
death Certificates of Kashiben J.Patel and Jayrambhai A.Patel
original claimants-applicants Nos.2 and 3 are produced.

4. No
opposition is shown to this application.

5. In
the circumstances, the legal heirs of original claimant-applicant
No.2 as well as original claimant-applicant No.3, as prayed in the
application, are permitted to be brought on record in the proceedings
of First Appeal No.5388 of 1999.

6. The
application is disposed of accordingly. Rule is made absolute to the
above extent. No order as to costs.

(Jayant Patel,J)

(Smt.Abhilasha Kumari,J)

arg

   

Top