Gujarat High Court Case Information System
Print
SCA/2354/1986 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2354 of 1986
======================================
LAXMANSINH
GUMANSINH THAKORE & 1 - Petitioners
Versus
STATE
OF GUJARAT & 2 - Respondents
======================================
Appearance :
UNSERVED-EXPIRED
(N) for Petitioner(s) : 1,NOTICE SERVED for Petitioner(s) :
2,
GOVERNMENT PLEADER for Respondent(s) : 1,
MR HM BHAGAT for
Respondent(s) : 2 - 3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 16/08/2010
ORAL ORDER
1. It
is reported that as the learned advocate appearing on behalf of the
original petitioners was elevated to the Bench of this Court,
Registry issued fresh Notice upon the petitioners so as to enable the
petitioners to make alternative arrangement and it is reported that
petitioner No.1 has expired and though served, nobody has appeared on
behalf of petitioner No.2 and no steps have been taken to bring on
record legal heirs of petitioner No.1.
2. In
view of the above, the present petition is dismissed for
non-prosecution so far as petitioner No.2 is concerned and the
present petition is dismissed as having become abated so far as
petitioner No.1 is concerned. Rule is discharged. No costs.
[M.R.SHAH,J]
*dipti
Top