Gujarat High Court High Court

Afasharbanu vs Bashiranbanu on 25 August, 2010

Gujarat High Court
Afasharbanu vs Bashiranbanu on 25 August, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11654/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11654 of 2002
 

 
 
=============================================
 

AFASHARBANU,
DAUGHTER OF ABDULLAMIYA M SHAIKH & 1 - Petitioner(s)
 

Versus
 

BASHIRANBANU,
WIDOW OF MOHAMMADMIYA SULEMANMIYA SHAIK - Respondent(s)
 

============================================= 
Appearance
: 
MR DA SURANI for Petitioner(s)
: 1 - 2. 
MR MTM HAKIM for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) : 1.2.1, 1.2.2,1.2.3
 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 25/08/2010 

 

ORAL
ORDER

As
per office notice and communication dated 23.8.2010 received from
learned Principal District Judge, Vadodara it is reported that
Regular Civil Suit No.911 of 1990 is disposed of by compromise on
7.3.2008 by 7th Additional Senior Civil Judge & JMFC,
Vadodara and in view of the above communication this Special Civil
Application arising out of interlocutory order passed below Exh.69 in
Regular Civil Suit No.911 of 1990 will not survive.

Hence,
this petition is disposed of. Rule discharged. Interim relief, if
granted earlier, stands vacated.

Liberty
to revive in case of any difficulty.

[ANANT
S. DAVE, J.]

//smita//

   

Top