Gujarat High Court High Court

Government vs Unknown on 8 July, 2010

Gujarat High Court
Government vs Unknown on 8 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8174/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 8174 of 2009
 

In


 

SECOND
APPEAL No. 199 of 2009
 

With


 

SECOND
APPEAL No. 199 of 2009
 

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


 

GOVERNMENT
OF GUJARAT & 1 - Applicant(s)
 

Versus
 

VISHNUPRASAD
M VORA - Opponent(s)
 

=========================================
 
Appearance : 
MR
NEERAJ SONI, AGP for
Applicant(s) : 1 - 2. 
None for Opponent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 08/07/2010 

 

 
 
ORAL
ORDER

It
is reported that the opponent-original plaintiff has expired. No
steps are taken to bring the heirs of the opponent-original plaintiff
on record. Hence, the Second Appeal as well as the Civil
Application, both are dismissed as having become abated.

(M.R.

SHAH, J.)

siji

   

Top