Gujarat High Court High Court

Pareshbhai vs Bhagwandas on 8 February, 2011

Gujarat High Court
Pareshbhai vs Bhagwandas on 8 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/427/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 427 of 2009
 

 
					with
 

		CIVIL
APPLICATION NO. 13393 OF
2009 
=========================================================


 

PARESHBHAI
NANUBHAI SHIROYA & 2 - Appellant(s)
 

Versus
 

BHAGWANDAS
BABALDAS PATEL & 4 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
JR SHAH for
Appellant(s) : 1 - 3. 
RULE SERVED for Respondent(s) : 1 - 3, 5, 
MR
KASHYAP K PUJARA for Respondent(s) : 2 - 4. 
MR SANJAY A MEHTA for
Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 08/02/2011 

 

 
 
ORAL
ORDER

Mr.

V.K Shah for Mr. J.R Shah for the appellant stated that the suit
has already been disposed of. Therefore the Appeal from Order has
become infructous. Appeal stands disposed of accordingly.

The
amount deposited by the parties shall be refunded expeditiously by
A/c payee cheque.

Since,
the appeal is disposed of the Civil Application would not survive and
is accordingly disposed of.

(K.S.Jhaveri,J.)

mary//

   

Top