Gujarat High Court
State vs Dhuliben on 30 July, 2008
Gujarat High Court Case Information System
Print
CA/1214319/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 12143 of 1999
With
FIRST
APPEAL No. 1082 of 1997
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
DHULIBEN
WD/O SHIVAJI DANAJI & 1 - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1,
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3,1.2.4
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/07/2008
ORAL
ORDER
This
application is for bringing legal heirs of sole respondent who has
expired on 27.3.1993. Admittedly the respondent has expired prior to
the date of judgement of the Reference Court. Hence this application
cannot be entertained and is accordingly rejected.
Since
the application for bringing legal heirs on record has been rejected
the above appeal would not survive and is accordingly disposed of
since the appeal is against a dead person.
[K.S.
JHAVERI, J.]
ar
Top