Gujarat High Court
Special vs Pratapsinh on 24 July, 2008
Gujarat High Court Case Information System
Print
CA/4076/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4076 of 2000
In
FIRST
APPEAL (STAMP NUMBER) No. 242 of 2000
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
PRATAPSINH
KAYABHAI & 6 - Respondent(s)
=========================================================
Appearance
:
MS
TRUSHA PATEL, AGP for Petitioner(s) : 1 - 2.
RULE SERVED for
Respondent(s) : 1,
RULE UNSERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/07/2008
ORAL
ORDER
On
19th March 2004, this Court passed following order:
?SThe
applicant to take appropriate action to serve the unserved
respondents on or before 12.4.2004 failing which the matter shall
stand dismissed for non prosecution without any further orders.??
However,
no steps have been taken till today, therefore, this Civil
Application is dismissed. Rule is discharged with no order as to
costs.
In
view of dismissal of application for condontation of delay, main
First Appeal is also dismissed without entering into the merits of
the matter.
(K.S.Jhaveri,
J.)
/malek
Top