Gujarat High Court High Court

Shantaben vs Unknown on 5 May, 2011

Gujarat High Court
Shantaben vs Unknown on 5 May, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/2149/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 2149 of 1995
 

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

 

SHANTABEN
AMRATLAL SHAH WIDOW OF AMRATLAL DAHYABHAI & 2 - Applicant(s)
 

Versus
 

PRAVINBHAI
ISHWARBHAI VANAND - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
SURESH M SHAH for
Applicant(s) : 1 - 3. 
MR HM PARIKH for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 05/05/2011 

 

 
 
ORAL
ORDER

Mr.

Shah, learned advocate appearing for the petitioners states that in
view of the subsequent development wherein the property in question
has been demolished, this revision application shall not survive.
He, however, reserves his right to file appropriate application for
recovery of rent. In that view of the matter, no further orders are
required to be passed. Application stands disposed of accordingly.
It shall be open to the petitioners to file appropriate application
before the appropriate forum/court for recovery of rent. Rule is
discharged. No costs.

(K.S.

JHAVERI, J.)

Divya//

   

Top