Gujarat High Court Case Information System
Print
CRA/1418/1996 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 1418 of 1996
===================================
RAIBABEN
ISHWARLAL PATEL-DIED THRO'HEIR PRAVINBHAI PATEL - Applicant
Versus
ARVINDBHAI
PARSHOTTAMDAS PATEL & 5 - Opponents
===================================
Appearance
:
MR
VC DESAI for Applicant.
MS MAMTA R VYAS for respondent No.1.
SERVED BY AFFIX.-(R) for Opponent(s) : 2, 5,
UNSERVED-EXPIRED
(N) for Opponent(s) : 3,
None for Opponent(s) : 4, 4.2.1,
4.2.2,4.2.3
UNSERVED-EXPIRED (R) for Opponent(s) :
6,
===================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 28/09/2010
ORAL ORDER
Respondent
Nos.3 to 6 expired long back. No steps were taken by the petitioner
to bring their legal heirs on record. The Court while disposing of
Civil Application No.8947 of 2005 on 07.03.2006 has observed that
other prayers made in the Civil Application cannot be granted and it
would be open for the petitioner to take out appropriate proceedings
in this behalf. Till this date, no such proceedings have been
initiated and the legal heirs of the respondent Nos.3 to 6 are not
brought on record. Hence, the present Civil Revision Application qua
respondent Nos.3 to 6 stands abated.
Though
the legal heirs of the respondent No.4 were brought on record on
07.03.2006, no notice appears to have been issued on them. Hence,
notice of rule be issued to respondent Nos.4/1 to 4/3 making it
returnable on 18.10.2010.
Sd/-
[K. A. PUJ, J.]
Savariya
Top