Gujarat High Court
Bhikhabhai vs Surat on 26 November, 2010
Gujarat High Court Case Information System
Print
SA/237/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 237 of 1993
=========================================================
BHIKHABHAI
GULABBHAI RANDERI - Appellant(s)
Versus
SURAT
MUNICIPAL CORPORATION & 3 - Defendant(s)
=========================================================
Appearance
:
MR
BHARAT J SHELAT for
Appellant(s) : 1,
MR PRASHANT G DESAI for Defendant(s) : 1,
None
for Defendant(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 26/11/2010
ORAL
ORDER
Heard
learned advocate Mr. UN Vyas for learned advocate Mr. BJ Shelat on
behalf of appellant, learned advocate Mr. PG Desai appearing for
respondent.
Considering
submission made by both learned advocates that by passage of time,
this appeal is become infructuous. Therefore, second appeal is
disposed of having become infructuous by passage of time.
(H.K.RATHOD,
J)
asma
Top