Gujarat High Court High Court

Jagdishbhai vs Govindbhai on 15 September, 2008

Gujarat High Court
Jagdishbhai vs Govindbhai on 15 September, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/23820/2006	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 238 of 2006
 

With


 

CIVIL
APPLICATION No. 10177 of 2006
 

In
APPEAL FROM ORDER No. 238 of 2006
 

With


 

CIVIL
APPLICATION No. 1171 of 2008
 

In
APPEAL FROM ORDER No. 238 of 2006
 

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


 

JAGDISHBHAI
BHANUBHAI BHADANI - Appellant(s)
 

Versus
 

GOVINDBHAI
ICHHUBHAI & 6 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
SP MAJMUDAR for Appellant(s) : 1,MR PP MAJMUDAR for Appellant(s) :
1, 
MR G RAMAKRISHNAN for Respondent(s) : 1 - 4,6 - 7. 
MS
SANDHYA NATANI, AGP for Respondent(s) :
5, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 15/09/2008 

 

 
 
ORAL
ORDER

Learned
advocate, Shri S.P.Majmudar, for the appellant-original plaintiff
points out that on behalf of the respondents-original defendants,
Civil Application No.8980 of 2008 has been filed along with which a
registered sale-deed of the suit land dated 27th March,
2006 has been produced. In view of this transaction, the present
Appeal From Order has become infructuous.

Learned
advocate for the appellant, however, submitted that appellant would
like to file appropriate application before the trial Court seeking
to bring the subsequent purchaser on record and for seeking
injunction against them, I express no opinion on such proceedings.
However, this Appeal From Order is disposed of having become
infructuous in view of the changed circumstances. If the
appellant-original plaintiff files any such proceedings as stated
above, the same shall be decided in accordance with law.

In
view of the above, Appeal From Order No.238 of 2006, Civil
Application No.10177 of 2006 and Civil Application No.1171
of 2008 are disposed of accordingly.

(AKIL
KURESHI, J.)

ashish//

   

Top