Gujarat High Court Case Information System
Print
CA/778420/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 7784 of 2007
In
FIRST
APPEAL No. 58 of 1987
=========================================================
RAMSHRANDASJI
SURYAPRAKASH DASJI - Petitioner(s)
Versus
VASANTIBEN
DAHYABHAI MODI - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Petitioner(s) : 1,MR
SURESH M SHAH for
Petitioner(s) : 1,
MR
HIREN K SHAH for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/09/2008
ORAL
ORDER
The
applicant has prayed to permit the applicant to continue the first
Appeal No.48 of 1987 on the ground that he is legal reprsentative of
deceased Appellant Ramsarandasji. Affidavit in reply has been filed
wherein it is stated that looking to the definition of section 2(11)
of the CPC, the case of the applicant does not fall within the four
corners of the section as he is not represented nor intermeddles the
estate of the deceased and that the estate or any interest therein is
also does not devolve to the applicant and the applicant is not
directly or indirectly related with the subject matter. In that view
of the matter this application is misconceived and is rejected.
[K.S.
JHAVERI, J.]
ar
Top