Gujarat High Court
Babulal vs Bhikhabhai on 21 December, 2010
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