Gujarat High Court High Court

Shamalsha vs Unknown on 28 March, 2011

Gujarat High Court
Shamalsha vs Unknown on 28 March, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/477/2001	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 477 of 2001
 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA		:	Sd/-
 
 
=======================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

SHAMALSHA
GIRDHARI & CO. - Applicant(s)
 

Versus
 

SHETH
VASANTRAI HARILAL (SINCE DECD.) & 2 - Opponent(s)
 

=======================================================
Appearance : 
MR
BJ TRIVEDI for Applicant(s) : 1,                          MR JT
TRIVEDI for Applicant(s) : 1, 
MR PV HATHI for Opponent(s) :
1,1.2.6  
None for Opponent(s) : 1.2.1  
UNSERVED-EXPIRED (N) for
Opponent(s) : 1.2.2, 1.2.4, 3, 
NOTICE SERVED for Opponent(s) :
1.2.3,1.2.5  
MR RR TRIVEDI for Opponent(s) : 2, 
MR BHAVESH P
TRIVEDI for Opponent(s) :
2, 
=======================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 28/03/2011
 

ORAL
JUDGMENT

Learned
counsel Mr.P.V. Hathi makes a statement that the part of the premises
in possession of the applicant has been handed over and he has
satisfied the decree.

In
view of the above statement made by the learned counsel Mr.Hathi,
learned counsel Mr.J.T. Trivedi for the applicant seeks permission to
withdraw the present Revision Application. Accordingly, the present
Civil Revision Application stands disposed of as withdrawn. Rule is
discharged. Interim relief stands vacated. No costs.

Cross
objection will not survive.

Sd/-

(RAJESH
H.SHUKLA, J.)

/patil

   

Top