Gujarat High Court Case Information System
Print
CA/4120/2002 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 4120 of 2002
In
FIRST
APPEAL No. 4680 of 2001
=============================================================
NEW
INDIA ASSURANCE CO.LTD. - Petitioner(s)
Versus
SHANTABEN
WD/O MOTIBHAI HARIBHAI PATEL & 13 - Respondent(s)
=============================================================
Appearance :
MR
VIBHUTI NANAVATI for
Petitioner(s) : 1,
MR BS PATEL for Respondent(s) : 1 - 5.
None
for Respondent(s) : 6 - 9.
- for Respondent(s) :
10,
=============================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 16/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. The
present application is for bringing on record the legal heirs of
respondent No.8 Purushotambhai Motibhai Patel who has died pending
the proceedings.
2. Considering
the facts and circumstances, it appears that the legal heirs of
deceased Purushotambhai Motibhai Patel are already there on record as
the remaining claimants, and Mr. Chirag Patel states that they were
appearing for the respondents claimants.
3. Hence,
the applicant is permitted to bring on record the legal heirs of the
original claimant, as prayed in the application.
4. Application
disposed of accordingly. Rule made absolute.
(JAYANT PATEL, J.)
(BANKIM.N.MEHTA, J.)
shekhar/-
Top