Gujarat High Court High Court

Babubhai vs Tijabhai on 21 September, 2010

Gujarat High Court
Babubhai vs Tijabhai on 21 September, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3031/1986	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3031 of 1986
 

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


 

BABUBHAI
PURSHOTTAMDAS & 1 - Petitioners
 

Versus
 

TIJABHAI
MOGHILAL PAVAR HEIRS OF MOGHILAL CHHOGAJI & 6 - Respondents
 

=================================================
 
Appearance : 
NOTICE
SERVED for Petitioners : 1 - 2. 
SERVED BY RPAD - (R) for
Respondents : 1,3 - 6. 
None for Respondent : 2, 
RULE UNSERVED
for Respondent : 7, 
=================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 21/09/2010 

 

 
 
ORAL
ORDER

Mr.

Ashok Purohit for Shri JC Vyas for the original appellant submits
that the main appeal itself has been disposed of on 16/5/2008, and in
view thereof, this civil application would not survive, and the same
may accordingly be disposed of. Order accordingly. No order as to
costs.

Permission
to apply in case of difficulty.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top