Gujarat High Court High Court

Jagdishbhai vs Pradipbhai on 6 April, 2011

Gujarat High Court
Jagdishbhai vs Pradipbhai on 6 April, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2158/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2158 of 2011
 

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

 

JAGDISHBHAI
JAKSHIBHAI VAGHRI & 1 - Petitioner(s)
 

Versus
 

PRADIPBHAI
TARACHANDBHAI SINDHI & 10 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRAV SANGHVI FOR MR ASHISH M DAGLI
for
Petitioner(s) : 1 - 2. 
NOTICE NOT RECD BACK for Respondent(s) : 1
- 10. 
- for Respondent(s) : 0.0.0
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 14/03/2011 

 

ORAL
ORDER

Heard
Mr.S.L.Vaishya, learned advocate for respondent Nos.1, 2, 3 and 10
and Mr.Pratik Barot, learned advocate for respondent Nos.4 and 5.

Mr.

Nirav C. Sanghvi, learned advocate for Mr.Dagli, learned advocate for
the petitioners has submitted, on the basis of information received
by him from instructing advocate who appears in the trial Court on
behalf of the petitioners, that as a subsequent development, an
application for transfer of suit proceedings was submitted on record
of the Civil Suit No.39 of 2009, in pursuance of which proceedings
have been ordered to be transferred to another learned additional
senior civil judge and that, therefore, present petition has become
infructuous.

In
view of the above statement, the petition is disposed of as having
become infructuous. Notice is discharged.

(K.M.THAKER,
J.)

Amit

   

Top