Gujarat High Court High Court

Rameshchandra vs Indian on 22 October, 2010

Gujarat High Court
Rameshchandra vs Indian on 22 October, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/632/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 632 of 2002
 

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


 

RAMESHCHANDRA
MANILAL PATEL - Petitioner
 

Versus
 

INDIAN
PETROCHEMICALS EMPLOYEES CONSUMER COOP. SOC. - Respondent
 

======================================
Appearance : 
MR
AK CLERK for the Petitioner. 
MR DIPAK R DAVE for Respondent(s) :
1, 
MR SJ SHAH for Respondent(s) :
1, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 22/10/2010 

 

 
ORAL
ORDER

Mr.Clerk,
learned advocate appearing on behalf of the petitioner has reported
that sole petitioner has expired. He has submitted that he has no
further instruction from the heirs of the deceased petitioner. Though
original petitioner has expired, no steps are taken to bring heirs of
the deceased petitioner on record. Hence, the present petition is
dismissed as having been abated. Rule is discharged. Ad-interim
relief, if any, stands vacated forthwith. No costs.

[M.R.SHAH,J]

*dipti

   

Top