Gujarat High Court
Kanubhai vs Unknown on 17 August, 2010
Gujarat High Court Case Information System
Print
MCA/1731/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 1731 of 2005
In
SPECIAL
CIVIL APPLICATION No. 2034 of 1992
==============================================================
KANUBHAI
RAMNIKLAL BHATT - Applicant(s)
Versus
GEMALSINH
DAHYABHAI & 1 - Opponent(s)
==============================================================
Appearance
:
MR
AG VYAS for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
None
for Opponent(s) : 1 -
2.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 07/09/2005
ORAL
ORDER
1. The
applicant by way of this application has prayed for amendment in the
cause title.
2. Having
perused the materials produced on record, it transpires that the
applicant original petitioner had expired on 7th May, 1998
and the application has been moved in the year 2001. Thus, by efflux
of time, the petition had abated. Therefore, at this stage, this
Court cannot entertain this application. Hence, the application is
rejected.
[K.S.
JHAVERI, J.]
/phalguni/
Top