Gujarat High Court
Majitkha vs Mohammed on 12 July, 2011
Gujarat High Court Case Information System
Print
CRA/156/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 156 of 2007
=========================================================
MAJITKHA
KALEKHA PATHAN - Applicant(s)
Versus
MOHAMMED
HUSAIN REHMANBHAI PATEL & 1 - Opponent(s)
=========================================================
Appearance
:
MR
RN SHAH for
Applicant(s) : 1,
MR KV SHELAT for Opponent(s) : 1,
RULE SERVED
for Opponent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 12/07/2011
ORAL
ORDER
On
17.06.2011 this Court has passed the following order:
“In
view of sick-note of Mr. R.N. Shah, ld. Advocate, S.O. to
12.07.2011.”
When
the matter is called out, Mr. Shelat, learned advocate appearing for
the respondent made statement that the petitioner has expired.
Mr.
Shah, learned advocate will prefer application for bringing legal
heirs of the applicant before 23.08.2011, failing which
the application will stand abated. Matter is adjourned to
23.08.2011.
(K.S.JHAVERI,
J.)
niru*
Top