Gujarat High Court High Court

Chairman vs Dhanraj on 28 October, 2010

Gujarat High Court
Chairman vs Dhanraj on 28 October, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7994/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7994 of 1995
 

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

 

CHAIRMAN,GEB
& 2 & 2 - Petitioner(s)
 

Versus
 

DHANRAJ
RANGILDAS KAPADIA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PK PANCHOLI for
Petitioner(s) : 1 - 3. 
MR BP MUNSHI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 28/10/2010 

 

 
 
ORAL
ORDER

It
is reported that the sole respondent has expired on 24/10/2004.
Hence, the petitioner is required to take steps for bringing the
heirs of the sole deceased respondent on record.

Hence,
S.O. to 24 th November,
2010. If by that time no steps are taken to bring the heirs
of the sole respondent on record, appropriate order shall be passed
to dismiss the present Special
Civil Application as having abated.

[M.R.

SHAH, J.]

rafik

   

Top