Gujarat High Court Case Information System
Print
SCA/1153/1997 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1153 of 1997
=========================================================
BALDEVPRASAD
GOVINDBHAI SADHU & 3 - Petitioner(s)
Versus
COMPETENT
AUTHORITY AND DEPUTYCOLLECTOR & 1 - Respondent(s)
=========================================================
Appearance :
MR
BS PATEL for
Petitioner(s) : 1 - 4.MRS RANJAN B PATEL for Petitioner(s) : 1 -
4.
GOVERNMENT PLEADER for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 15/11/2010
ORAL
ORDER
1. This
Court (Coram: Hon’ble Mr.Justice K.S.Jhaveri) passed an order on
28.10.2010, which reads as under:-
“Office is
directed to (sic-notify) SCA No.2872/1996 along with present petition
on 15th November 2010.”
2. Learned
Advocate Mr.Patel for the petitioners placed on record a copy of
order dated 21.10.2010 passed by this Court (Coram: Hon’ble
Mr.Justice K.S.Jhaveri) in SCA No.2872 of 1996, which reads as
under:-
“The endorsement
on the Board indicates that petitioner No.1 has expired and notice
served to petitioner Nos. 2 to 4. Though served none appears for the
petitioners. Petition stands disposed of. Rule is discharged. Interim
relief, if any, stands vacated.”
3. Learned
AGP Mr.Pranav Dave wants time to file affidavit in the matter.
S.O.
to 24.11.2010.
(Ravi
R.Tripathi, J.)
*Shitole
Top