Gujarat High Court
Appearance : vs Rule Served For on 6 April, 2011
Gujarat High Court Case Information System
Print
SA/14/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 14 of 2000
=========================================
SAMJUBEN
NATHUBHAI
Versus
HABIB
HUSSENBHAI SUMRA & 5
=========================================
Appearance :
MR
MIHIR H JOSHI for Appellant(s) : 1,
RULE SERVED for Respondent(s)
: 1 - 5.
MR DM THAKKAR for Respondent(s) :
6,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 14/03/2011
ORAL
ORDER
Learned
Counsel Mr. Anuj Trivedi for learned Senior Counsel Mr. Mihir Joshi,
on instruction from the instructing Advocate states that the matter
has become infructuous and therefore it may be disposed of.
In
view of the statement made by learned Counsel on instruction, the
present Second Appeal stands disposed of as having become
infructuous. Rule discharged.
Civil
Application also stands disposed of. Notice is discharged. Interim
relief stands vacated. No order as to costs.
(Rajesh
H. Shukla,J)
Jayanti*
Top