Gujarat High Court High Court

2.1 vs Notice Served For Respondent(S) on 26 October, 2010

Gujarat High Court
2.1 vs Notice Served For Respondent(S) on 26 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11527/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11527 of 1994
 

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


 

AHDMNED
HUSSAIN PADAVIYA 

 

Versus
 

STATE
OF GUJARAT & OTHERS
 

======================================
 
Appearance : 
MR
PM THAKKAR for Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3  
GOVERNMENT
PLEADER for Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) :
2, 
MR MA KHARADI for Respondent(s) : 3, 
UNSERVED-EXPIRED (R)
for Respondent(s) : 4, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 26/10/2010 

 

ORAL
ORDER

According
to the counsel for the petitioners, the petitioners are not
cooperating with the counsel of the petitioner for bringing the heirs
of respondent No.4 on record. Though registered post letter is
sent, they are not respondent. In that view of the matter, the
matter stands dismissed in default. Liberty to revive in case of
difficulty.

(K.S.Jhaveri,
J.)

*mohd

   

Top