Gujarat High Court Case Information System
Print
CA/10345/1997 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10345 of 1997
In
FIRST
APPEAL No. 3891 of 1997
=========================================================
MINOR
TAUFIKBHAI ABDULBHAI MANSURI & 3 - Petitioner(s)
Versus
MUKTILAL
PRABHURAM SHARMA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AV PRAJAPATI for
Petitioner(s) : 1 - 4.
RULE UNSERVED for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 25/07/2008
ORAL
ORDER
The
fact of this application is that accident occurred on 14/3/1987.
The Tribunal has decided matter on 9/2/1996 and awarded Rs. 50,800/-
and in other matter Rs. 53,750/- for compensation. The appeal is
filed in the year 1997, more than ten years have passed. The
application for condoning the delay is pending till date.
On
10/2/1999, notice was issued by this Court and made it returnable on
17/3/1999, but till date it is not served to respondent, but no
steps have been taken by the advocate appearing on behalf of
appellant. On 22/2/2005, this Court has passed an order. Thereafter,
matter is not listed before this Court.
Learned
advocate Mr. Prajapati appearing on behalf of applicant submitted
that to permit him to delete respondent no. 1 ? Muktilal Prabhuram
Sharma.
The
permission is granted, respondent no. 1 is deleted from cause title
of application and appeal. Accordingly, Cause title is to be
amended.
Therefore,
matter is adjourned on 31/7/2008.
(H.K.RATHOD,
J)
asma
Top