Gujarat High Court High Court

Rajubhai vs Shaileshkumar on 19 September, 2008

Gujarat High Court
Rajubhai vs Shaileshkumar on 19 September, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10007/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10007 of 2000
 

In


 

LETTERS
PATENT APPEAL No. 671 of 2000
 

In
SPECIAL CIVIL APPLICATION No. 439 of 2000
 

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

 

RAJUBHAI
BHIKHUBHAI SOLANKI - Petitioner(s)
 

Versus
 

SHAILESHKUMAR
SHANKARLAL PATEL & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAMPANERI for
Petitioner(s) : 1, 
DS AFF.NOT FILED (R) for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 19/09/2008 

 

 
 
			ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

As
the LPA is disposed of as having become infructuous, this Civil
Application is also disposed of. Rule is discharged. No order as to
costs. Ad-interim relief stands vacated.

(Ravi
R. Tripathi, J.)

(K.M.

Thaker, J.)

(karan)

   

Top