Gujarat High Court
State vs Ahmed on 25 October, 2010
Gujarat High Court Case Information System
Print
SCA/5257/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5257 of 1998
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
AHMED
MOHMAD PATEL & 3 - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 -
3.
UNSERVED-EXPIRED (R) for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/10/2010
ORAL
ORDER
Inspite
of earlier orders dated 14th September 2010 and 15th
October 2010, no actions have been taken by the petitioner to bring
the heirs on record.
Hence,
present petition stands dismissed for non-prosecution. Rule is
discharged with no order as to costs. Interim relief, if any, stands
vacated.
(K.S.
Jhaveri, J)
Aakar
Top