Gujarat High Court Case Information System
Print
SCA/3084/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3084 of 1998
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
BABABHAI
MANGALDAS MALI & 2 - Respondent(s)
=========================================================
Appearance :
MR NK RAVAL
AGP for Petitioner(s) : 1,
UNSERVED-EXPIRED
(R) for Respondent(s) : 1 - 2.
RULE SERVED for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 15/10/2010
ORAL
ORDER
1. This
Court on 14.09.2010, had passed the following order :-
“Name
of Shri S.P. Hasurkar is wrongly shown for the petitioners. Action be
taken within 3 weeks. S.O. to 15.10.2010.”
2. In
spite of the aforesaid order, no action has been taken by the
petitioner to bring legal heirs of deceased respondents on record.
Hence, the petition qua deceased respondents stands abated. Even
otherwise, in view of the concurrent findings recorded by the
authorities below, I am not inclined to interfere in this petition.
3. In
view of the above, the petition stands dismissed. Rule is discharged.
Interim relief, if any, stands vacated.
[K.
S. JHAVERI, J.]
/phalguni/
Top