Gujarat High Court High Court

Babulal vs Bhikhabhai on 21 December, 2010

Gujarat High Court
Babulal vs Bhikhabhai on 21 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9750/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9750 of 2009
 

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

 

BABULAL
MEGHJIBHAI DOBARIA & 1 - Petitioner(s)
 

Versus
 

BHIKHABHAI
VELJIBHAI PIPALIYA & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SATYAM Y CHHAYA for
Petitioner(s) : 1 - 2. 
MR SANDEEP N BHATT for Respondent(s) : 1 -
2. 
DELETED for Respondent(s) : 3 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 21/12/2010 

 

 
 
ORAL
ORDER

By
order dated 23.11.2010, Registry was directed to ask for a report as
to why the learned 6th Additional Senior Civil Judge
addressed letter only on 28th October 2010 when the time
granted by this Court was to expire on 30th October 2010.

Learned
Advocate Mr.Chhaya for the petitioners states that the suit is
already disposed of.

In
view of that, no further orders are required to be passed.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top