Gujarat High Court
Prakash vs Punam on 27 April, 2010
Gujarat High Court Case Information System
Print
CRA/1250/2000 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 1250 of 2000
For
Approval and Signature:
HONOURABLE
MR.JUSTICE M.R. SHAH
=========================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================
PRAKASH
@ BALU DHARAMDAS BASANTANI - Applicant(s)
Versus
PUNAM
D/O GOVINDRAM JAMNADAS - Respondent(s)
=========================================
Appearance :
MR
BK OZA for
Applicant(s) : 1,
MR GJ ASRANI for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 27/04/2010
ORAL
JUDGMENT
1. Shri
B.K. Oza, learned advocate appearing on behalf of the applicant has
submitted that as the main H.R.P. Suit itself is decided and disposed
of against which even appeal is also preferred, the present Civil
Revision Application has become infructuous.
2. Under
the circumstances, the present Civil Revision Application is
dismissed as having become infructuous. Rule is discharged.
Ad-interim relief granted earlier, if any, stands vacated. No costs.
(M.R.
SHAH, J.)
siji
Top