Gujarat High Court High Court

Agricultural vs Bhurabhai on 29 August, 2011

Gujarat High Court
Agricultural vs Bhurabhai on 29 August, 2011
Author: Bankim.N.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3360/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3360 of 2003
 

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

 

AGRICULTURAL
PRODUCE MARKET COMMITTEE - Petitioner(s)
 

Versus
 

BHURABHAI
DEVABHAI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MK VAKHARIA for
Petitioner(s) : 1, 
MR PANKAJ R DESAI for Respondent(s) : 1, 
MR.
K.L. PANDYA, AGP, for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 29/08/2011 

 

ORAL
ORDER

Learned
advocate Mr. Mehul Vakharia for the petitioner states that pursuant
to the order passed by this Court on 2.8.2010 directing learned
advocate for the respondent to give names of legal heirs of original
respondent, he has received the names of the legal heirs from the
advocate and he had informed the petitioner to file appropriate
proceedings to bring the heirs of deceased respondent on record.
However, none has contacted him to file appropriate proceedings to
bring heirs of deceased respondent on record.

In
view of above, as contesting respondent has expired and heirs of
deceased respondent are not brought on record, the petition stands
disposed of as having abated. Rule is discharged. Interim relief, if
any, stands vacated.

(BANKIM
N. MEHTA, J)

(pkn)

   

Top