Gujarat High Court Case Information System
Print
CA/3744/2003 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR JOINING PARTY No. 3744 of 2003
In
SECOND
APPEAL No. 29 of 2001
=========================================
MANUBHAI
DHIRAJLAL MEHTA - Applicant(s)
Versus
TALUKA
PANCHAYAT & 1 - Opponent(s)
=========================================
Appearance :
MS
ARCHANA K SINGH for
Applicant(s) : 1,
MR ASIT M MEHTA for Applicant(s) : 1,
MR ASHISH M DAGLI
for Opponent(s) : 1,
MR GM JOSHI for Opponent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 13/07/2010
ORAL
ORDER
1. The
present application has been preferred by the applicant-Manubhai
Dhirajlal Mehta permitting him to be joined as party respondent in
Second Appeal No. 29/2001.
2. It
is reported that the applicant-Manubhai Dhirajlal Mehta has expired
in the month of December, 2009.
3. Under
the circumstances, as and when the proposed legal heirs of the
applicant are brought on record and they are able to satisfy that
the applicant was required to be joined as party respondent in
Second Appeal No. 29/2001 and even after his death the cause survives
and the heirs of the applicant can be joined as party respondent, no
relief can be granted in the present application. As and when such
an application is preferred by the heirs of the applicant, the same
can be considered in accordance with law.
4. With
this, the present application is dismissed.
(M.R.
SHAH, J.)
siji
Top