Gujarat High Court High Court

Rameshbhai vs Kantibhai on 27 September, 2010

Gujarat High Court
Rameshbhai vs Kantibhai on 27 September, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6596/2003	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6596 of 2003
 

With


 

SPECIAL
CIVIL APPLICATION No. 10380 of 2002
 

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

 

RAMESHBHAI
BHOLABHAI PATEL & 5 - Petitioner(s)
 

Versus
 

KANTIBHAI
TALSHIBHAI PATEL & 11 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RS SANJANWALA for
Petitioner(s) : 1 - 6. 
MR MEHUL S SHAH for Respondent(s) : 1 - 6,8
- 10. 
MR SURESH M SHAH for Respondent(s) : 1 - 6,8 -
10. 
UNSERVED-EXPIRED (R) for Respondent(s) : 7, 
- for
Respondent(s) : 0.0.0,0.0.0
 

MS VS
PATHAK for respondent (s) : 11-12. 
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 27/09/2010 

 

 
 
ORAL
ORDER

Heard
learned Senior Counsel Mr. Sanjanwala with learned advocate Mr. R. S.
Sanjanwala and learned advocate Mr. Mehul Shah appearing for the
contesting parties.

It
has been jointly submitted that in view of subsequent development,
the suit from which the aforesaid petitions arose has been withdrawn
and that therefore the cause for prosecuting the aforesaid petitions
does not survive. Learned counsel for the contesting parties have
therefore jointly submitted that petitions have become infructuous.

Considering
the aforesaid joint submission of learned counsel for the contesting
parties, both the petitions are disposed of as having become
infructuous upon withdrawal of the suit proceedings. Rule is
discharged in both the petitions accordingly.

(K.M.THAKER,
J.)

(ila)

   

Top