Gujarat High Court Case Information System
Print
SCA/8231/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8231 of 2006
=====================================
SHAH
PRAKASH CHANDRA KUNVARJIBHAI - Petitioner(s)
Versus
MORI
GOVINDBHAI RAMANBHAI & 5 - Respondent(s)
=====================================
Appearance
:
MR CL SONI for Petitioner(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1 - 2.
MR MD VAKIL
for Respondent(s) : 1,
DELETED for Respondent(s) : 3, 3.2.1,
3.2.2,3.2.3 - 4, 4.2.1,4.2.2 -
6.
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 21/06/2010
ORAL
ORDER
1.0 On
the last occasion i.e. on 10th May 2010, this Court passed
the following order:
With
heavy heart the Court is to adjourn the matter of 2006 in 2010 on
account of the statement made by learned Advocate Mr. Vakil that
respondent No. 1 has expired…
2.0 Today
when the matter is taken up for consideration, it is reported that
Mr. MD Vakil, learned advocate for the respondent no.1 has filed Sick
Note.
3.0 Mr.
Soni, learned advocate for the petitioner states that Mr. Vakil has
not given any details about the heirs and legal representatives of
respondent no. 1.
4.0 Let
the matter be listed tomorrow i.e. 22nd
June 2010.
[
Ravi R. Tripathi, J. ]
hiren
Top