Gujarat High Court High Court

Ashok vs Mahendrakumar on 27 January, 2011

Gujarat High Court
Ashok vs Mahendrakumar on 27 January, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6458/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6458 of 1999
 

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

 

ASHOK
CHANDULAL THAKKAR - Petitioner(s)
 

Versus
 

MAHENDRAKUMAR
JAYANTILAL GANDHI - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
YOGINI V PARIKH for
Petitioner(s) : 1, 
MS BINODA GAJJAR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 27/01/2011
 

ORAL
ORDER

Mrs.Yogini
Parikh, learned advocate for the petitioner, states that by efflux of
time present petition has become infructuous and the same may be
disposed of accordingly.

Permission
as prayed for is granted. The present petition stands disposed of as
withdrawn having become infructuous. Rule
is discharged with no order as to costs. Interim relief, if any,
stands vacated.

(K.S.

Jhaveri, J)

Aakar

   

Top