Gujarat High Court High Court

Jumabhai vs Prakash on 26 June, 2008

Gujarat High Court
Jumabhai vs Prakash on 26 June, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CRA/242/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 242 of 2006
 

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

 

JUMABHAI
VALIMAMAD - Applicant
 

Versus
 

PRAKASH
HARGOVINDBHAI BHAGDE & 2 ?  Respondents 

 

=========================================================
 
Appearance
: 
MR
NIRAV C THAKKAR for
Applicant: 1,
1.2.1,
1.2.2,
1.2.3,
1.2.4,1.2.5
MR SURESH M SHAH for
Respondents : 1
- 3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 26/06/2008 

 

 
 
ORAL
ORDER

Shri
Thakkar, learned counsel appearing for the applicant submits that he
has been informed by the briefing advocate that the decree has
already been executed a year and half ago and his repeated attempts
to contact the client have not been successful. Therefore, he submits
that Court may dispose of the Civil Revision Application with
appropriate order.

Looking
to the peculiar facts and circumstances of the case, the Civil
Revision Application, as requested, is being disposed of. Liberty to
approach this Court in case of difficulties is granted. Office is
directed to send back the records and proceedings forthwith.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top