Gujarat High Court
Bhupatsing vs Dahiben on 4 July, 2011
Gujarat High Court Case Information System
Print
SCA/13187/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13187 of 1994
=========================================================
BHUPATSING
R. DECD. BY HEIRS -BALVANTSINH BHUPATSINH & 2 - Petitioner(s)
Versus
DAHIBEN
WD/O MOTIBHAI PRABHUDAS & 2 - Respondent(s)
=========================================================
Appearance :
MR
BG PATEL for
Petitioner(s) : 1 - 3.
None for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,
1.2.6,1.2.7
MR MB GANDHI for Respondent(s) : 1.2.2, 1.2.3, 1.2.4,
1.2.6,1.2.7
MR CHINMAY M GANDHI for Respondent(s) : 1.2.2, 1.2.3,
1.2.4, 1.2.6,1.2.7
- for Respondent(s) : 0.0.0,0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 15/10/2010
ORAL
ORDER
Mr.
B.G. Patel, learned counsel for the petitioners state that the
petitioners have taken back the papers and that now he is not
appearing in the matter. Even otherwise, in view of the concurrent
findings recorded by the authorities below, I am not inclined to
interfere in this petition.
In
view of the above, the petition stands dismissed. Rule is discharged.
Interim relief, if any, stands vacated.
[K.
S. JHAVERI, J.]
/phalguni/
Top