Gujarat High Court High Court

Nirupama vs Union on 27 September, 2010

Gujarat High Court
Nirupama vs Union on 27 September, 2010
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11353/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 11353 of 2010
 

In


 

CIVIL
REVISION APPLICATION No. 764 of 2000
 

 
 
=========================================================

 

NIRUPAMA
PRAMODRAY RAVAL WD/O PRAMODRAY RAVAL - Petitioner(s)
 

Versus
 

UNION
OF INDIA WESTERN RAILWAY ADMINISTRATION - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GT DAYANI for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3  
MR RAMNANDAN SINGH for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 27/09/2010 

 

 
 
ORAL
ORDER

1. Rule.

Learned advocate Mr.Ramnandan Singh waives service of rule for
opponent.

2. With
the consent of learned advocates for the parties, this application is
taken up for final hearing today.

3. This
application is filed to bring heirs of deceased Pramodray Raval on
record of Civil Revision Application No. 764 of 2000.

4. It
appears that Mr.Pramodray Raval died on 8.3.2010. The application
is filed on 14.6.2010 i.e. on the first day of reopening of the Court
after summer vacation. Therefore the application is within
prescribed period of limitation. No serious dispute has been raised
by the otherside.

5. In
view of above, this application is allowed. The heirs and legal
representatives of deceased appellant Pramodray Raval be brought on
record of Civil Revision Application No.764 of 2000. Rule made
absolute with no order as to costs.

(
BANKIM N. MEHTA, J. )

syed/

   

Top