Gujarat High Court High Court

Lalit vs Mafat on 15 September, 2010

Gujarat High Court
Lalit vs Mafat on 15 September, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9246/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No.9246 of 2009
 

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

LALIT
KARANSINH MANDAVAT & 1 - Petitioner(s)
 

Versus
 

MAFAT
MAVJI CHAUHAN - Respondent(s)
 


=================================================== 
Appearance
: 
MR Alkesh N Shah for MR SHITAL R
PATEL for Petitioner(s) : 1 - 2. 
NOTICE SERVED for Respondent(s) :
1, 
MR BS PATEL for Respondent(s) :
1, 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 


Date
: 15/09/2010 

 


ORAL
ORDER

Mr.Alkesh
N. Shah, learned advocate, on behalf of Mr.Shital R. Patel, learned
advocate for the petitioners, has submitted that the respondent has
expired and his heirs/legal representatives are required to be
brought on record. He has requested for time for the said purpose so
that the petitioners can take necessary steps in this regard. Since
the petition is of 2009 and is still coming on admission board, the
petitioners are allowed time until 24.09.2010 to complete all
procedural requirements. If the steps, as aforesaid, are not taken by
the stipulated time, the petition will be taken up for hearing and
appropriate orders will be passed. S.O. to 27th September, 2010.

Sd/-

[K.M.THAKER,
J]

***

Bhavesh*

   

Top