Gujarat High Court
Heirs vs Jagjivan on 3 July, 2008
Gujarat High Court Case Information System
Print
CA/7865/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7865 of 2007
In
CIVIL
APPLICATION (STAMP NUMBER) No. 12904 of 2006
In
CIVIL REVISION APPLICATION No.
86 of 2007
In
CIVIL REVISION APPLICATION
(STAMP NO.) No. 260 of 2005
=========================================================
HEIRS
AND LEGAL REPRESENTATIVEOF DECEASED VITTHALBHAI & 2 - Petitioners
Versus
JAGJIVAN
THAKARSHI SOLANKI & 2 - Respondents
=========================================================
Appearance
:
MR
SATYEN B RAWAL for
Petitioners : 1 - 3.
MR PS CHAMPANERI for Respondents : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 03/07/2008
ORAL
ORDER
Shri
Raval, learned counsel appearing for the applicants submits that now
this application would not survive and it has became infructuous as
the applicants have sought condonation of delay in preferring Civil
Revision Application challenging the judgment and decree, which has
been effected and implemented and the applicants tenants have started
residing somewhere else and in view of this, this Court may dispose
of the matter. Accordingly, in view of the submission of Shri Raval,
the application stands disposed of as having become infructuous.
Notice discharged.
(S.R.BRAHMBHATT,
J.)
pallav
Top