Gujarat High Court High Court

Special vs Pratapsinh on 24 July, 2008

Gujarat High Court
Special vs Pratapsinh on 24 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4076/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4076 of 2000
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 242 of 2000
 

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

 

SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
 

Versus
 

PRATAPSINH
KAYABHAI & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
TRUSHA PATEL, AGP for Petitioner(s) : 1 - 2. 
RULE SERVED for
Respondent(s) : 1, 
RULE UNSERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 24/07/2008 

 

ORAL
ORDER

On
19th March 2004, this Court passed following order:

?SThe
applicant to take appropriate action to serve the unserved
respondents on or before 12.4.2004 failing which the matter shall
stand dismissed for non prosecution without any further orders.??

However,
no steps have been taken till today, therefore, this Civil
Application is dismissed. Rule is discharged with no order as to
costs.

In
view of dismissal of application for condontation of delay, main
First Appeal is also dismissed without entering into the merits of
the matter.

(K.S.Jhaveri,
J.)

/malek

   

Top