Gujarat High Court High Court

State vs Bababhai on 4 July, 2011

Gujarat High Court
State vs Bababhai on 4 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3084/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3084 of 1998
 

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


 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

BABABHAI
MANGALDAS MALI & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR NK RAVAL
AGP for Petitioner(s) : 1, 
UNSERVED-EXPIRED
(R) for Respondent(s) : 1 - 2. 
RULE SERVED for Respondent(s) :
3, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
      Date : 15/10/2010 

 

 
ORAL
ORDER

1. This
Court on 14.09.2010, had passed the following order :-

“Name
of Shri S.P. Hasurkar is wrongly shown for the petitioners. Action be
taken within 3 weeks. S.O. to 15.10.2010.”

2. In
spite of the aforesaid order, no action has been taken by the
petitioner to bring legal heirs of deceased respondents on record.
Hence, the petition qua deceased respondents stands abated. Even
otherwise, in view of the concurrent findings recorded by the
authorities below, I am not inclined to interfere in this petition.

3. In
view of the above, the petition stands dismissed. Rule is discharged.
Interim relief, if any, stands vacated.

[K.

S. JHAVERI, J.]

/phalguni/

   

Top