Gujarat High Court Case Information System
Print
CA/4144/2000 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4144 of 2000
In
FIRST
APPEAL (STAMP NUMBER) No. 800 of 2000
With
CIVIL
APPLICATION No. 4147 of 2000
In
FIRST
APPEAL (STAMP NUMBER) No. 803 of 2000
To
CIVIL
APPLICATION No. 4149 of 2000
In
FIRST
APPEAL (STAMP NUMBER) No. 805 of 2000
=========================================================
STATE
OF GUJARAT & 1 - Petitioner(s)
Versus
BHARATKUMAR
RAMABHAI PATEL - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 2.
RULE SERVED for Respondent(s) : 1,3 -
4.
UNSERVED-EXPIRED (N) for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/07/2008
ORAL
ORDER
1. On
three different occasions, i.e. on 27.07.2007, 27.08.2007 and
14.09.2007, time was granted to the applicants to take necessary
action for bringing the heirs on record. However, till today, no
action has been taken by the applicants. The First Appeals have been
filed in the year 2000 challenging the impugned order passed in the
year 1998. It appears that the concerned Officers of the applicant ?
State are not prompt enough to comply with the orders passed by this
Court.
2. In
above view of the matter, these applications stand disposed of as
having become abated against the corresponding respondents. Rule is
discharged. First Appeal (Stamp) No. 800/2000 also stands disposed of
accordingly.
[K.
S. JHAVERI, J.]
Pravin/*
Top