Gujarat High Court
Chairman vs Dhanraj on 28 October, 2010
Gujarat High Court Case Information System
Print
SCA/7994/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7994 of 1995
=========================================================
CHAIRMAN,GEB
& 2 & 2 - Petitioner(s)
Versus
DHANRAJ
RANGILDAS KAPADIA - Respondent(s)
=========================================================
Appearance
:
MR
PK PANCHOLI for
Petitioner(s) : 1 - 3.
MR BP MUNSHI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/10/2010
ORAL
ORDER
It
is reported that the sole respondent has expired on 24/10/2004.
Hence, the petitioner is required to take steps for bringing the
heirs of the sole deceased respondent on record.
Hence,
S.O. to 24 th November,
2010. If by that time no steps are taken to bring the heirs
of the sole respondent on record, appropriate order shall be passed
to dismiss the present Special
Civil Application as having abated.
[M.R.
SHAH, J.]
rafik
Top