Gujarat High Court
Babubhai vs Tijabhai on 21 September, 2010
Gujarat High Court Case Information System
Print
CA/3031/1986 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3031 of 1986
=================================================
BABUBHAI
PURSHOTTAMDAS & 1 - Petitioners
Versus
TIJABHAI
MOGHILAL PAVAR HEIRS OF MOGHILAL CHHOGAJI & 6 - Respondents
=================================================
Appearance :
NOTICE
SERVED for Petitioners : 1 - 2.
SERVED BY RPAD - (R) for
Respondents : 1,3 - 6.
None for Respondent : 2,
RULE UNSERVED
for Respondent : 7,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 21/09/2010
ORAL
ORDER
Mr.
Ashok Purohit for Shri JC Vyas for the original appellant submits
that the main appeal itself has been disposed of on 16/5/2008, and in
view thereof, this civil application would not survive, and the same
may accordingly be disposed of. Order accordingly. No order as to
costs.
Permission
to apply in case of difficulty.
[
S.R. BRAHMBHATT, J ]
/vgn
Top