Gujarat High Court High Court

Appearance : vs Unknown on 31 March, 2011

Gujarat High Court
Appearance : vs Unknown on 31 March, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/2026/1995	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 2026 of 1995
 

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


 

RAMANIKLAL
LILADHAR SONI 

 

Versus
 

MANUBHAI
LILADHAR SONI 

 

=========================================
 
Appearance : 
UNSERVED-EXPIRED
(N) for Petitioner (s) : 1,MR RUPEN M SHAH for Applicant(s) : 1, 
MR
HD VASAVADA for Opponent(s) :
1, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 31/03/2011 

 

 
 
ORAL
ORDER

As
reflected in the order dated 9.2.2011, the Notice was issued to the
Petitioner as learned Advocate Mr. Rupen M. Shah was not present as
a practicing Advocate in the High Court.

The
Notice issued to the Petitioner is infact received by the son of the
deceased Petitioner stating that the Petitioner has expired and the
death certificate is also produced. Therefore, the Notice is infact
served to the son of the deceased Petitioner, who had infact given
the death certificate and the information about the death of the
deceased. Thereafter no steps have been taken.

Hence,
the present Civil Revision Application deserves to be dismissed as
having abated and accordingly stands dismissed.

Rule
is discharged. Interim relief, if any, shall stand vacated. No
order as to costs.

(Rajesh
H. Shukla,J)

Jayanti*

   

Top