Gujarat High Court
Anantrai vs Nalinkant on 14 July, 2008
Gujarat High Court Case Information System
Print
CA/1904/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 1904 of 2008
In
CIVIL
REVISION APPLICATION No. 104 of 2005
=========================================================
ANANTRAI
HARIBHAI & 1 - Petitioner(s)
Versus
NALINKANT
JAMNADAS PAREKH - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Petitioner(s) : 1
- 2.
MR
AMAR D MITHANI for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 14/07/2008
ORAL
ORDER
In
view of the fact that learned advocate Mr. Amar D. Mithani, is
appearing for the original landlord, this Civil Application does not
survive. Hence, it is disposed of accordingly. Notice is discharged.
The
Registry is directed to list the Civil Revision Application, for
admission on 24th July, 2008.
[K.S.
JHAVERI, J.]
/phalguni/
Top