Gujarat High Court High Court

Kanubhai vs Unknown on 17 August, 2010

Gujarat High Court
Kanubhai vs Unknown on 17 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/1731/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 1731 of 2005
 

In


 

SPECIAL
CIVIL APPLICATION No. 2034 of 1992
 

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

 

KANUBHAI
RAMNIKLAL BHATT - Applicant(s)
 

Versus
 

GEMALSINH
DAHYABHAI & 1 - Opponent(s)
 

==============================================================
Appearance
: 
MR
AG VYAS for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6  
None
for Opponent(s) : 1 -
2. 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

		Date
: 07/09/2005 

 

ORAL
ORDER

1. The
applicant by way of this application has prayed for amendment in the
cause title.

2. Having
perused the materials produced on record, it transpires that the
applicant original petitioner had expired on 7th May, 1998
and the application has been moved in the year 2001. Thus, by efflux
of time, the petition had abated. Therefore, at this stage, this
Court cannot entertain this application. Hence, the application is
rejected.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top