Gujarat High Court High Court

Shradhdha vs State on 16 August, 2010

Gujarat High Court
Shradhdha vs State on 16 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9036/1992	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9036 of 1992
 

 
 
=========================================


 

SHRADHDHA
LAND CORPORATION & ORGANISERS - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SB VAKIL for
Petitioner(s) : 1,                                                   
                          MR PJ VYAS for Petitioner(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 1 - 2. 
UNSERVED-EXPIRED
(R) for Respondent(s) : 3 - 4. 
MR UDAYAN P VYAS for Respondent(s)
: 5, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 16/08/2010 

 

 
 
ORAL
ORDER

It
is reported that respondents nos. 3 and 4 have expired. No steps are
taken till date to bring the heirs of respondents nos. 3 and 4 on
record. However, as a last chance, stand over to 30/08/2010. In the
meantime, petitioner to take steps to bring the heirs of respondents
nos. 3 and 4 on record, failing which, the present petition shall
stand dismissed as having become abated so far as respondents nos. 3
and 4 are concerned.

(M.R.

SHAH, J.)

siji

   

Top