Gujarat High Court
Gilojilal vs Unknown on 2 August, 2011
Gujarat High Court Case Information System
Print
CRA/247/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 247 of 2004
=========================================================
GILOJILAL
SUKHLAL JAIN - Applicant(s)
Versus
BHANUSHANKAR
JAMANASHANKAR PUROHIT - Opponent(s)
=========================================================
Appearance :
MR
HR PRAJAPATI for
Applicant(s) : 1,
RULE SERVED for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 02/08/2011
ORAL
ORDER
Mr.
Prajapati, learned counsel for the applicant states that the tenant
had purchased the property in question and therefore, this
application will not survive. In view of the aforesaid statement,
this application stands disposed of as having become infructuous.
Rule is discharged. Interim relief if any, stands vacated.
[K.S.
JHAVERI, J.]
/phalguni/
Top