Gujarat High Court High Court

Hon’Ble vs Maulik on 28 January, 2010

Gujarat High Court
Hon’Ble vs Maulik on 28 January, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7522/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7522 of 2009
 

With
LETTERS PATENT APPEAL No. 140 of 2010
 

With


 

CIVIL
APPLICATION No. 732 of 2010
 

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


 

HON'BLE
MR.JUSTICE R J SHAH (RETD.) ADMISION COMMITTEE - Petitioner(s)
 

Versus
 

MAULIK
MITABHAI PATEL THRO.BROTHER-VIRAJ MITHABHAI & 2 - Respondent(s)
 

=============================================
 
Appearance : 
MR
DIPAK R DAVE for Petitioner(s) : 1, 
None for Respondent(s) : 1, 3,
                                                                     
                GOVERNMENT PLEADER for Respondent(s) :
2, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 28/01/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Learned
counsel for the appellant stated that Letters Patent Appeal as well
as Civil Applications have become infructuous during the pendency of
the case.

They
are accordingly disposed of as having become infructuous.

[S.J.

MUKHOPADHAYA, C.J.]

[ANANT
S. DAVE, J.]

//smita//

   

Top