Gujarat High Court
Indrasing vs Learned on 3 February, 2011
Gujarat High Court Case Information System
Print
CRA/638/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 638 of 2000
=======================================================
INDRASING
DANSING - Applicant(s)
Versus
VARDAJI
AAYADANJI PRAJAPATI & 1 - Opponent(s)
=======================================================
Appearance :
MR
HR PRAJAPATI for Applicant(s) : 1,
MR JS BRAHMBHATT for
Opponent(s) : 1,
MR DIVYESH SEJPAL for Opponent(s) :
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 03/02/2011
ORAL
ORDER
Learned
counsel, Mr.M.R. Vyas for learned counsel, Mr.J.S. Brahmbhatt for the
respondent no.1-landlord makes a statement that the matter has become
infructuous as the rented premises has been sold to the tenant.
Learned
counsel, Mr.Prajapati for the applicant-tenant is also present.
In
view of the above statement, present Civil Revision Application
stands disposed of as having become infructuous. Rule is discharged.
Interim relief stands vacated.
(RAJESH
H.SHUKLA, J.)
/patil
Top