Gujarat High Court Case Information System
Print
LPA/1976/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1976 of 2009
In
SPECIAL
CIVIL APPLICATION No. 1318 of 2009
=================================================
TULSIDAS
MULJIBHAI PATEL - Appellant(s)
Versus
MANJULABEN
WD/O BHARATKUMAR & 7 - Respondent(s)
=================================================
Appearance :
MR
JV JAPEE for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5
None
for Respondent(s) : 1, 1.2.1, 1.2.2,1.2.3 - 2, 2.2.1,2.2.2 - 3,3.2.1
- 5, 5.2.1, 5.2.2,5.2.3 - 6, 8,
MR UMESH TRIVEDI, ADDL. GOVT.
PLEADER for Respondent(s) :6-7
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 11/05/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
On
29.4.2010, the learned counsel appearing on behalf of the appellant
submitted that in view of subsequent developments, the appeal may
become infructuous. Though a similar stand is taken up today, its
instruction was not obtained from the party. The learned counsel
appearing on behalf of the respondent – State submits that the matter
having been remitted to the authority, no interference is called for.
For the said reason, we are not inclined to pass any further order
in this appeal. The appeal accordingly stands disposed of.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top