Gujarat High Court
Appearance: vs Mr Suresh M Shah For on 15 November, 2011
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL REVISION APPLICATION No 1781 of 1980
--------------------------------------------------------------
KESHAVLAL CHANABHAI
Versus
PRABHAKUNVAR BAVABHAI
--------------------------------------------------------------
Appearance:
MS PJ DAVAWALA for Petitioner
MR SURESH M SHAH for Respondent No. 1
--------------------------------------------------------------
Date of Order: 01/12/94
ORAL ORDER
“The Respondent has died on 13-7-1982.
No action was taken till November 1992. On 9-11-1992
Civil Application No.425 of 1994 was filed for bringing
the heirs on record. However, the same is dismissed as
the court’s direction to furnish the address latest by
14th Oct.1994, is not complied with. As the heirs are not
brought on record the application cannot be proceeded
with. Hence dismissed. Rule is discharged. Ad-interim
relief granted earlier is hereby vacated.
Cross-objections also stand dismissed.”