Gujarat High Court Case Information System
Print
SCA/9246/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No.9246 of 2009
===================================================
LALIT
KARANSINH MANDAVAT & 1 - Petitioner(s)
Versus
MAFAT
MAVJI CHAUHAN - Respondent(s)
===================================================
Appearance
:
MR Alkesh N Shah for MR SHITAL R
PATEL for Petitioner(s) : 1 - 2.
NOTICE SERVED for Respondent(s) :
1,
MR BS PATEL for Respondent(s) :
1,
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 15/09/2010
ORAL
ORDER
Mr.Alkesh
N. Shah, learned advocate, on behalf of Mr.Shital R. Patel, learned
advocate for the petitioners, has submitted that the respondent has
expired and his heirs/legal representatives are required to be
brought on record. He has requested for time for the said purpose so
that the petitioners can take necessary steps in this regard. Since
the petition is of 2009 and is still coming on admission board, the
petitioners are allowed time until 24.09.2010 to complete all
procedural requirements. If the steps, as aforesaid, are not taken by
the stipulated time, the petition will be taken up for hearing and
appropriate orders will be passed. S.O. to 27th September, 2010.
Sd/-
[K.M.THAKER,
J]
***
Bhavesh*
Top