Gujarat High Court Case Information System
Print
CA/17042/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 17042 of 2010
In
LETTERS
PATENT APPEAL No. 271 of 2011
In
SPECIAL
CIVIL APPLICATION No. 1557 of 1996
With
CIVIL
APPLICATION No. 1697 of 2011
=================================================
AJWA
SUB-DIVISION EMPLOYEES COOP SOCIETY & 3 - Petitioner(s)
Versus
SHANTABEN
KALYANBHAI THAKORE - Respondent(s)
=================================================
Appearance :
MR
DHAVAL M BAROT for Petitioner(s) : 1 - 3, 3.2.1,3.2.2 - 4,4.2.1
None
for Respondent(s) : 1, 1.2.1, 1.2.2,1.2.3
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 10/02/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
counsel for the petitioners submits that two of the
petitioners/appellants being dead, their heirs were to be
substituted, but it is not feasible to substitute in the present
petition and, therefore, the petitioners be allowed to withdraw this
petition for condonation of delay and the proposed appeal with a
liberty file a fresh petition for condonation of delay and proposed
appeal with proper parties – substituted heirs. On such
request, the prayed is allowed.
The
Civil Application, the Letters Patent Appeal and the Civil
Application for stay stand disposed of.
[S.
J. MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
sundar/-
Top