Gujarat High Court High Court

Hiren vs Eshita on 13 December, 2010

Gujarat High Court
Hiren vs Eshita on 13 December, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4171/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION - FOR INTERIM RELIEF No. 4171 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 849 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 10009 of 2009
 

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

 

HIREN
PRABHUDASBHAI BRAHMBHATT - Petitioner(s)
 

Versus
 

ESHITA
D/O HASMUKHBHAI SITAPARA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ YAGNIK
for
Petitioner 
MR AMAR D MITHANI for
Respondent 
=========================================================
 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE      MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER  13th December 2010
		
	

 

 ORAL
ORDER

(Per :

HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Counsel
for the petitioner submits that this petition does not survive, and
therefore, he does not press this Application. Civil Application
accordingly stands disposed of.

{S.J
Mukhopadhaya, CJ.}

{K.M
Thaker, J.}

prakash*

   

Top