Gujarat High Court High Court

United vs Sonalben on 1 July, 2008

Gujarat High Court
United vs Sonalben on 1 July, 2008
Bench: K.A.Puj
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/7309/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 7309 of 2008
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 5000 of 2006
 

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

UNITED
INDIA INSURANCE CO. LTD. - Applicant
 

Versus
 

SONALBEN
VISHNUKUMAR SENMA & 4 - Respondents
 

====================================== 
Appearance
: 
MR GC MAZMUDAR for Applicant. 
MR
HARESH H PATEL for Respondent Nos. 1 to
3. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 01/07/2008 
ORAL ORDER

RULE.

Mr. Haresh H. Patel, learned advocate appearing for the original
claimants waives service of rule.

This
application is moved by the applicant ý Insurance Company to bring
the legal heir of the deceased Patel Chandrakantbhai Ambalal ý
original opponent No.2. Deceased Patel Chandrakantbhai Ambalal was
running his transport business and he is the owner of the Truck.
Hence, Patel Samir Chandrakantbhai who is the son of deceased Patel
Chandrakantbhai Ambalal is required to be brought on record.

Since
the Insurance Company has filed the appeal challenging the award
passed by the Motor Accident Claims Tribunal, no formal notice is
required to be issued to the legal heir of deceased Patel
Chandrakantbhai Ambalal.

In
the above view of the matter, this application is allowed. Legal
heir of deceased Patel Chandrakantbhai Ambalal is ordered to be
brought on record. Rule is made absolute to the above extent.

Sd/-

[K.

A. PUJ, J.]

Savariya