Gujarat High Court
Mahendrakumar vs Driver on 10 May, 2011
Gujarat High Court Case Information System
Print
CA/4945/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 4945 of 2011
In
FIRST
APPEAL No. 5099 of 2001
=========================================================
MAHENDRAKUMAR
MANILAL GODA - Petitioner(s)
Versus
DRIVER
MAHEBOOB ISMAIL & 2 - Respondent(s)
========================================================
Appearance :
MS
AMIBEN H LATHIA for
Petitioner(s) : 1, 1.2.1, 1.2.3, 1.2.4, 1.2.5,1.2.7 MR PARAS H LATHIA
for Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7
None for Respondent(s) : 1,
MR SK BUKHARI for Respondent(s) :
2,
MR HM BHAGAT for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 10/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Considering
the facts and circumstances, it appears that the Subhadraben has
expired and the death certificate is already placed on record.
Hence,
the legal heirs of the deceased Subhadraben are permitted to be on
record as prayed in the application.
Application
disposed of accordingly.
(JAYANT
PATEL, J.)
(J.C.
UPADHYAYA, J.)
*bjoy
Top