Gujarat High Court
Yadavrao vs Vithal on 22 August, 2008
Gujarat High Court Case Information System
Print
FA/519/1988 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 5 of 1988
With
CROSS
OBJECTION (STAMP NUMBER) No. 898 of 1988
In
FIRST APPEAL No. 5 of 1988
=========================================================
YADAVRAO
MADHAVRAO BHAGWAT - Appellant(s)
Versus
VITHAL
MANDIR TRUST & 6 - Defendant(s)
=========================================================
Appearance
:
MS
VASUBEN P SHAH for
Appellant(s) : 1,
MR SS BELSARE for Defendant(s) : 1,
None for
Defendant(s) : 2 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/08/2008
ORAL
ORDER
By
efflux of time, the present appeal has become infructuous. Appeal
therefore stands disposed of as having become infructuous. Cross
Objection (Stamp) also stands disposed of accordingly. Liberty to
apply in case of difficulty. No order as to costs.
(K.S.
JHAVERI, J.)
Divya//
Top