Gujarat High Court Case Information System
Print
OJCA/151/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION NO. 151 OF 2005
In
MISCELLANEOUS
CIVIL APPLICATION NO. 18 OF 2005
In
O.J.
APPEAL (STAMP) NO. 1764 OF 2002
==============================================================
VINODCHANDRA
AMBALAL PATEL - Applicant(s)
Versus
NEW
SWADESHI MILLS & ANR. - Opponent(s)
==============================================================
Appearance
:
M/S.NANAVATI
& NANAVATI for
Applicant.
None
for Opponent No(s).: 1.
OFFICIAL
LIQUIDATOR for
Opponent No(s).: 2.
=====================================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.S.GARG
and
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 12/08/2005
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.S.GARG)
Present
is an application for deletion of applicant no.1 in the main cause
on the ground that she has left for heavenly abode and applicant
no.2 is the only successor/survivor. As the sole legal
representative/successor is already on record, these proceedings
would not abate.
The
application is allowed. Let the name of applicant no.1 be deleted,
but, an endorsement be made against the name of applicant no.2 that
he is also the legal representative of the deceased appellant no.1.
The amendment be carried out within one week.
[R.S.Garg,
J.]
[Ravi
R.Tripathi, J.]
kamlesh*
Top