Gujarat High Court High Court

Heirs vs Jagjivan on 3 July, 2008

Gujarat High Court
Heirs vs Jagjivan on 3 July, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7865/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7865 of 2007
 

In


 

CIVIL
APPLICATION (STAMP NUMBER) No. 12904 of 2006
 

In
 


CIVIL REVISION APPLICATION No.
86 of 2007
 

In
 


CIVIL REVISION APPLICATION
(STAMP NO.) No. 260 of 2005
 

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

 

HEIRS
AND LEGAL REPRESENTATIVEOF DECEASED VITTHALBHAI & 2 - Petitioners
 

Versus
 

JAGJIVAN
THAKARSHI SOLANKI & 2 - Respondents
 

=========================================================
 
Appearance
: 
MR
SATYEN B RAWAL for
Petitioners : 1 - 3. 
MR PS CHAMPANERI for Respondents : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 03/07/2008 

 

ORAL
ORDER

Shri
Raval, learned counsel appearing for the applicants submits that now
this application would not survive and it has became infructuous as
the applicants have sought condonation of delay in preferring Civil
Revision Application challenging the judgment and decree, which has
been effected and implemented and the applicants tenants have started
residing somewhere else and in view of this, this Court may dispose
of the matter. Accordingly, in view of the submission of Shri Raval,
the application stands disposed of as having become infructuous.
Notice discharged.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top