Gujarat High Court Case Information System
Print
SCA/6596/2003 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No.6596 of 2003
===================================================
RAMESHBHAI
BHOLABHAI PATEL & 5 - Petitioner(s)
Versus
KANTIBHAI
TALSHIBHAI PATEL & 11 - Respondent(s)
===================================================
Appearance
:
MR RS SANJANWALA for Petitioner(s)
: 1 - 6.
MR MEHUL S SHAH for Respondent(s) : 1 - 6,8 - 10.
MR
SURESH M SHAH for Respondent(s) : 1 - 6,8 - 10.
UNSERVED-EXPIRED
(R) for Respondent(s) : 7,
- for Respondent(s) : 0.0.0,0.0.0
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 20/09/2010
ORAL
ORDER
The
present petition, against the interlocutory order dated 24.11.2000,
is pending since 2003. Though the process of the Court could not
serve to respondent No.7 as he has expired, the petitioners have not
taken any steps to ensure that the legal heirs of the deceased
respondent are brought on record and they are duly served.
The
petitioners will, therefore, take necessary steps on or before
27.09.2010. In the event of failure to take necessary steps, the
petition may be heard and decided on the said date. Mr.Shah, learned
advocate for the respondents, states that a cross petition, in
respect of the same suit being Special Civil Application No.10380 of
2002 has been filed before this Court and is required to be heard
along with the present petition.
The
office is, therefore, directed to list both the petitions in
admission/first board amongst the first ten matters on 27.09.2010.
In the meantime, learned advocate for the petitioners may take
appropriate steps to bring the legal heirs of the deceased
respondent on record of Special Civil Application No.6596 of 2003.
Sd/-
[K.M.THAKER,
J]
***
Bhavesh*
Top