Gujarat High Court High Court

Patel vs Special on 25 October, 2010

Gujarat High Court
Patel vs Special on 25 October, 2010
Bench: Ks Jhaveri
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/3523/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3523 of 1997
 

 
=========================================================


 

PATEL
RANIBEN D/O KHETABHAI GALBABHAI AND W/O DAHYABHAI & 1 -
Petitioner(s)
 

Versus
 

SPECIAL
RECOVERY OFFICER & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
NOTICE
UNSERVED for
Petitioner(s) : 1,UNSERVED-EXPIRED (N) for Petitioner(s) : 2, 
MR
PRANAV DAVE AGP for Respondent(s) : 1, 
MS MEGHA JANI for
Respondent(s) : 2, 
MR MB GANDHI for Respondent(s) : 3, 
NOTICE
SERVED for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 25/10/2010 

 

ORAL
ORDER

Fresh
Notice was issued to the petitioner on 13.09.2010 on account of the
death of the learned Advocate who had appeared on behalf of the
petitioners earlier. The Board shows that the same is unserved. It
appears that the petitioners are not residing at the address given in
the cause title of the petition. Hence, the petition stands disposed
of. Rule is discharged. Interim relief, if any, stands vacated.

[K.

S. JHAVERI, J.]

Pravin/*