Gujarat High Court High Court

Mohmedhanif vs Rajendra on 17 August, 2010

Gujarat High Court
Mohmedhanif vs Rajendra on 17 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11346/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11346 of 1993
 

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


 

MOHMEDHANIF
I PATHAN - Petitioner(s)
 

Versus
 

RAJENDRA
B PATEL & 19 - Respondent(s)
 

=========================================
 
Appearance : 
NOTICE
UNSERVED for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1,5 - 20. 
MR
HS MUNSHAW for Respondent(s) : 2, 
MR. SONI, AGP for Respondent(s)
: 3 - 4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 17/08/2010 

 

ORAL
ORDER

Learned
advocate for the petitioner was elevated to the Bench of this Court,
Registry had directed to issue notice upon the petitioner so as to
enable the petitioner to make alternative. However, it is reported
that notice issued to the petitioner is returned unserved with
remarks incomplete address . Therefore, it is not possible to
serve notice upon the petitioner. This is petition of the year 1993
and dispute was with respect to allotment of shops for which no
interim relied has been granted at the relevant time. Under the
circumstances, when it is not possible to serve the petitioner due to
aforesaid reasons and the petition is of the year 1993, present
petition is dismissed for non-prosecution. It will be open for the
petitioner to submit an appropriate application for restoration of
the petition, if still the petitioner is interested in proceeding
further with the matter and if such an application is submitted that
within a period of six months, the same shall be considered. Rule
discharged.

(M.R.SHAH,
J.)

kaushik

   

Top