Gujarat High Court
Patel vs Special on 25 October, 2010
Bench: Ks Jhaveri
SCA/3523/1997 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 3523 of 1997 ========================================================= PATEL RANIBEN D/O KHETABHAI GALBABHAI AND W/O DAHYABHAI & 1 - Petitioner(s) Versus SPECIAL RECOVERY OFFICER & 3 - Respondent(s) ========================================================= Appearance : NOTICE UNSERVED for Petitioner(s) : 1,UNSERVED-EXPIRED (N) for Petitioner(s) : 2, MR PRANAV DAVE AGP for Respondent(s) : 1, MS MEGHA JANI for Respondent(s) : 2, MR MB GANDHI for Respondent(s) : 3, NOTICE SERVED for Respondent(s) : 4, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 25/10/2010 ORAL ORDER
Fresh
Notice was issued to the petitioner on 13.09.2010 on account of the
death of the learned Advocate who had appeared on behalf of the
petitioners earlier. The Board shows that the same is unserved. It
appears that the petitioners are not residing at the address given in
the cause title of the petition. Hence, the petition stands disposed
of. Rule is discharged. Interim relief, if any, stands vacated.
[K.
S. JHAVERI, J.]
Pravin/*