Saturday, 25, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kajoma Kumari Vs. The Union of India [16th December, 2015]
2015 Latest Caselaw 838 SC

Citation : 2015 Latest Caselaw 838 SC
Judgement Date : Dec/2015

    

Kajoma Kumari Vs. The Union of India

[Civil Appeal No.14626 of 2015 arising out of SLP (C) No.30710 of 2015]

ANIL R. DAVE, J.

1. Leave granted.

2. The only reason, for which the High Court had disposed of Miscellaneous Appeal No.379/2013, was that all the legal heirs of the deceased had not been joined in the said litigation.

3. In the interest of justice, we are of the view that all heirs should be permitted to be joined at a belated stage so that if any compensation is payable to the heirs, that can be paid to them.

4. The High Court shall permit all the legal heirs to be joined and shall decide the matter on its merits in accordance with law.

5. The impugned order is set aside and the appeal is disposed of as allowed with no order as to costs. Pending application, if any, stand disposed of.

6. The parties shall appear before the High Court on 15th February, 2016, so that the matter can proceed further.

7. In the meantime, needful shall be done by the appellant to bring all the legal heirs on record.

..............J. [ANIL R. DAVE]

..............J. [ADARSH KUMAR GOEL]

New Delhi;

16th December, 2015.

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter