Citation : 2017 Latest Caselaw 6271 Bom
Judgement Date : 16 August, 2017
902-CAS-724,725-17 1/2
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH, NAGPUR.
CIVIL APPLICATION (CAS) NOS.724 & 725 OF 2017
IN
SECOND APPEAL NO.131 OF 2004
Daulatabai Shahabuddin Sattani and anr.
-vs-
Kulshambai wd/o Allibhai Ajani
-------------------------------------------------------------------------------------------------------------------------
Office notes, Office Memoranda of
Coram, appearances, Court's orders Court's or Judge's Orders.
or directions and Registrar's orders.
Shri A. Khare, Advocate for applicants.
Shri R. L. Khapre, Advocate for non-applicant No.1.
CORAM : A.S.CHANDURKAR, J.
DATE : AUGUST 16, 2017
By these applications it is prayed that the delay in bringing on record the legal heirs of appellant No.1 be condoned.
In the application it is stated that after the appeal was admitted, the appellant No.1 expired on 30/03/2010. The appellant No.2 who is the son of appellant No.1 is already on record and therefore it is prayed that the other legal heirs be permitted to be brought on record.
The application is opposed by learned counsel for the non-applicant No.1. It is submitted that the reasons assigned are not satisfactory and the delay as caused is for a long period.
Considering the fact that the appellant No.2 who is the son of appellant No.1 was already on record, it is clear that the estate of the deceased was represented.
902-CAS-724,725-17 2/2
Hence accepting the reasons mentioned in the application, the delay stands condoned. The legal heirs are permitted to be brought on record. Amendment be carried out within a period of one week.
Civil applications are disposed of.
JUDGE
Asmita
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!