Gujarat High Court High Court

Bharatbhai vs Mafatbhai on 29 September, 2008

Gujarat High Court
Bharatbhai vs Mafatbhai on 29 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4422/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 4422 of 2008
 

In


 

APPEAL
FROM ORDER No. 342 of 2006
 

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


 

BHARATBHAI
BHIMABHAI BHARWAD - Petitioner(s)
 

Versus
 

MAFATBHAI
GHELABHAI & 11 - Respondent(s)
 

=========================================================
Appearance : 
MR
RAVINDRA SHAH for Petitioner(s) : 1, 
MR NEHAL
R JOSHI for Respondent(s) : 1 - 11. 
- for Respondent(s) : 0.0.0
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 29/09/2008 

 

 
ORAL
ORDER

Mr.Alpesh
Dodiya, learned Advocate has submitted that as the main Appeal from
Order itself is disposed of, present application has become
infructuous and/or would not survive. Present application is
dismissed as having become infructuous.

[M.R.Shah,J.]

satish

   

Top