Gujarat High Court Case Information System
Print
CA/3528/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 3528 of 2010
In
FIRST
APPEAL No. 2038 of 2008
=========================================================
NEW
INDIA ASSURANCE COMPANY LTD - Petitioner(s)
Versus
NOT
KNOWN & 2 - Respondent(s)
=========================================================
Appearance
:
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 2.
MR AI SURTI
for Respondent(s) : 2.2.1, 2.2.2,2.2.3
MR MAULIK J SHELAT for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 09/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application is for bringing on record the heirs and legal
representatives of the concerned deceased respondent.
It
has been stated by Mr.Nanavati, learned counsel for the applicant
that the claimants themselves had filed Civil Application
No.3541/2010 in First Appeal No.2950 of 2008 for bringing on record
the legal heirs of the concerned claimant and therefore, the present
application is preferred by the applicant herein.
No
other adverse circumstances are brought to the notice of this Court.
Hence,
delay in preferring the present application is condoned and the
applicant is permitted to bring on record the heirs and legal
representatives of the concerned deceased respondent, as prayed in
the application.
(Jayant
Patel, J.)
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top