Gujarat High Court
Government vs Unknown on 8 July, 2010
Gujarat High Court Case Information System
Print
CA/8174/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 8174 of 2009
In
SECOND
APPEAL No. 199 of 2009
With
SECOND
APPEAL No. 199 of 2009
=========================================
GOVERNMENT
OF GUJARAT & 1 - Applicant(s)
Versus
VISHNUPRASAD
M VORA - Opponent(s)
=========================================
Appearance :
MR
NEERAJ SONI, AGP for
Applicant(s) : 1 - 2.
None for Opponent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/07/2010
ORAL
ORDER
It
is reported that the opponent-original plaintiff has expired. No
steps are taken to bring the heirs of the opponent-original plaintiff
on record. Hence, the Second Appeal as well as the Civil
Application, both are dismissed as having become abated.
(M.R.
SHAH, J.)
siji
Top