Gujarat High Court High Court

Dalichand vs Unknown on 15 July, 2008

Gujarat High Court
Dalichand vs Unknown on 15 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

MCA/258819/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2588 of 1999
 

In


 

CIVIL
REVISION APPLICATION No. 688 of 1980
 

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

 

DALICHAND
CHHUNILAL - Applicant(s)
 

Versus
 

RAMGOPAL
NANDLAL - L.R. OF DECD. NAND LAL DANAMAL - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
RC JANI for
Applicant(s) : 1, 
RULE
UNSERVED for
Opponent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/07/2008 

 

 
 
ORAL
ORDER

Mr.

R.C. Jani, learned Advocate for the applicant, states that the
possession has been handed over and he has placed on record the
possession letter dated 9th April 2008. Mr. Jani,
therefore, does not press this application. Application stands
disposed of as not pressed. Rule is discharged with no order as to
costs.

[K.S.

JHAVERI, J.]

ar

   

Top