Gujarat High Court
Mahesh vs Seemaben on 29 August, 2008
Gujarat High Court Case Information System
Print
FA/7307/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 7307 of 1995
=========================================================
MAHESH
V SHUKLA . - Appellant(s)
Versus
SEEMABEN
ALIAS HARSHA W/O MAHESHBHAI SHUKLA - Defendant(s)
=========================================================
Appearance
:
MR
RM VIN for
Appellant(s) : 1,
NOTICE SERVED for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/08/2008
ORAL
ORDER
Learned
counsel for the appellant states that he is not appearing in the
matter.
Matter
pertains to Hindu Marriage Petition where the petition was not
entertained by the District Court for long time.
By
efflux of time, the appeal has become infructuous. First Appeal
stands disposed of accordingly. Liberty to apply in case of
difficulty.
(K.S.Jhaveri,
J.)
(ila)
Top