Gujarat High Court Case Information System
Print
SCA/11654/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11654 of 2002
=============================================
AFASHARBANU,
DAUGHTER OF ABDULLAMIYA M SHAIKH & 1 - Petitioner(s)
Versus
BASHIRANBANU,
WIDOW OF MOHAMMADMIYA SULEMANMIYA SHAIK - Respondent(s)
=============================================
Appearance
:
MR DA SURANI for Petitioner(s)
: 1 - 2.
MR MTM HAKIM for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 1.2.1, 1.2.2,1.2.3
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 25/08/2010
ORAL
ORDER
As
per office notice and communication dated 23.8.2010 received from
learned Principal District Judge, Vadodara it is reported that
Regular Civil Suit No.911 of 1990 is disposed of by compromise on
7.3.2008 by 7th Additional Senior Civil Judge & JMFC,
Vadodara and in view of the above communication this Special Civil
Application arising out of interlocutory order passed below Exh.69 in
Regular Civil Suit No.911 of 1990 will not survive.
Hence,
this petition is disposed of. Rule discharged. Interim relief, if
granted earlier, stands vacated.
Liberty
to revive in case of any difficulty.
[ANANT
S. DAVE, J.]
//smita//
Top