Gujarat High Court
Rameshchandra vs Indian on 22 October, 2010
Gujarat High Court Case Information System
Print
SCA/632/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 632 of 2002
======================================
RAMESHCHANDRA
MANILAL PATEL - Petitioner
Versus
INDIAN
PETROCHEMICALS EMPLOYEES CONSUMER COOP. SOC. - Respondent
======================================
Appearance :
MR
AK CLERK for the Petitioner.
MR DIPAK R DAVE for Respondent(s) :
1,
MR SJ SHAH for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/10/2010
ORAL
ORDER
Mr.Clerk,
learned advocate appearing on behalf of the petitioner has reported
that sole petitioner has expired. He has submitted that he has no
further instruction from the heirs of the deceased petitioner. Though
original petitioner has expired, no steps are taken to bring heirs of
the deceased petitioner on record. Hence, the present petition is
dismissed as having been abated. Rule is discharged. Ad-interim
relief, if any, stands vacated forthwith. No costs.
[M.R.SHAH,J]
*dipti
Top