Gujarat High Court High Court

Madhuben vs Sureshchandra on 19 January, 2011

Gujarat High Court
Madhuben vs Sureshchandra on 19 January, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3258/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3258 of 2010
 

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

 

MADHUBEN
WD/O MANUBHAI MADHAVBHAI PATEL & 2 - Petitioner(s)
 

Versus
 

SURESHCHANDRA
GAMANLAL CHOKSI (HUF) & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJAY R MEHTA for
Petitioner(s) : 1 - 3. 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 19/01/2011 

 

 
 
ORAL
ORDER

In
view of the statement made by Mr. Ajay R. Mehta, learned Advocate for
the petitioner that the suit was withdrawn unconditionally on 23rd
December 2010, this petition has become academic. Hence, this
petition stands disposed of accordingly. Liberty to revive in case of
difficulty.

(K.S.JHAVERI,J.)

pawan

   

Top