Gujarat High Court High Court

Laxmansinh vs State on 16 August, 2010

Gujarat High Court
Laxmansinh vs State on 16 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2354/1986	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2354 of 1986
 

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


 

LAXMANSINH
GUMANSINH THAKORE & 1 - Petitioners
 

Versus
 

STATE
OF GUJARAT & 2 - Respondents
 

======================================
Appearance : 
UNSERVED-EXPIRED
(N) for Petitioner(s) : 1,NOTICE SERVED for Petitioner(s) :
2, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
MR HM BHAGAT for
Respondent(s) : 2 - 3. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 16/08/2010  
ORAL ORDER

1. It
is reported that as the learned advocate appearing on behalf of the
original petitioners was elevated to the Bench of this Court,
Registry issued fresh Notice upon the petitioners so as to enable the
petitioners to make alternative arrangement and it is reported that
petitioner No.1 has expired and though served, nobody has appeared on
behalf of petitioner No.2 and no steps have been taken to bring on
record legal heirs of petitioner No.1.

2. In
view of the above, the present petition is dismissed for
non-prosecution so far as petitioner No.2 is concerned and the
present petition is dismissed as having become abated so far as
petitioner No.1 is concerned. Rule is discharged. No costs.

[M.R.SHAH,J]

*dipti

   

Top