Gujarat High Court Case Information System
Print
AO/23820/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 238 of 2006
With
CIVIL
APPLICATION No. 10177 of 2006
In
APPEAL FROM ORDER No. 238 of 2006
With
CIVIL
APPLICATION No. 1171 of 2008
In
APPEAL FROM ORDER No. 238 of 2006
=========================================================
JAGDISHBHAI
BHANUBHAI BHADANI - Appellant(s)
Versus
GOVINDBHAI
ICHHUBHAI & 6 - Respondent(s)
=========================================================
Appearance :
MR
SP MAJMUDAR for Appellant(s) : 1,MR PP MAJMUDAR for Appellant(s) :
1,
MR G RAMAKRISHNAN for Respondent(s) : 1 - 4,6 - 7.
MS
SANDHYA NATANI, AGP for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/09/2008
ORAL
ORDER
Learned
advocate, Shri S.P.Majmudar, for the appellant-original plaintiff
points out that on behalf of the respondents-original defendants,
Civil Application No.8980 of 2008 has been filed along with which a
registered sale-deed of the suit land dated 27th March,
2006 has been produced. In view of this transaction, the present
Appeal From Order has become infructuous.
Learned
advocate for the appellant, however, submitted that appellant would
like to file appropriate application before the trial Court seeking
to bring the subsequent purchaser on record and for seeking
injunction against them, I express no opinion on such proceedings.
However, this Appeal From Order is disposed of having become
infructuous in view of the changed circumstances. If the
appellant-original plaintiff files any such proceedings as stated
above, the same shall be decided in accordance with law.
In
view of the above, Appeal From Order No.238 of 2006, Civil
Application No.10177 of 2006 and Civil Application No.1171
of 2008 are disposed of accordingly.
(AKIL
KURESHI, J.)
ashish//
Top