Gujarat High Court Case Information System
Print
SCA/13188/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13188 of 1994
=========================================
RANA
JAYANTILAL BABUBHAI HAVING LAARY IN OPEN PLACE, & 2 -
Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
ASHOK N PARMAR for
Petitioner(s) : 1,
UNSERVED-EXPIRED (N) for Petitioner(s) : 2,
NOTICE SERVED for Petitioner(s)
: 3,
GOVERNMENT PLEADER for Respondent(s) : 1 - 2.
MR HS
MUNSHAW for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 25/08/2010
ORAL
ORDER
1. It
is reported that petitioner no. 2 has expired. No steps are taken to
bring the heirs of petitioner no. 2 on record. Hence, the present
petition is dismissed as having become abated so far as petitioner
no. 2 is concerned.
2. It
is reported that though served, nobody appears on behalf of
petitioner no. 3. Hence, the present petition is dismissed for
non-prosecution so far as petitioner no. 3 is concerned.
3. Petitioner
no. 1 is already represented through Shri Ashok Parmar, learned
advocate. Hence, the matter is ready. Registry is directed to
notify the same for final hearing.
(M.R.
SHAH, J.)
siji
Top