Gujarat High Court
Union vs Dilpreetkaur on 27 June, 2011
Gujarat High Court Case Information System
Print
SA/86/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 86 of 2001
=========================================================
UNION
OF INDIA MINISTRY OF TELECOMMUNICATION - Appellant(s)
Versus
DILPREETKAUR
G AHLUVALIA - Defendant(s)
=========================================================
Appearance :
MS
PJ DAVAWALA for
Appellant(s) : 1,
MR NL RAMNANI for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 27/06/2011
ORAL
ORDER
Heard
learned counsel for both the sides.
It
is reported that the original plaintiff has shifted from the premises
in question and therefore, the question regarding disconnection of
telephone line will not survive.
In
view of the above, the appeal stands disposed of as having become
infructuous.
[K.
S. JHAVERI, J.]
Pravin/*
Top