Gujarat High Court Case Information System
Print
CRA/242/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 242 of 2006
=========================================================
JUMABHAI
VALIMAMAD - Applicant
Versus
PRAKASH
HARGOVINDBHAI BHAGDE & 2 ? Respondents
=========================================================
Appearance
:
MR
NIRAV C THAKKAR for
Applicant: 1,
1.2.1,
1.2.2,
1.2.3,
1.2.4,1.2.5
MR SURESH M SHAH for
Respondents : 1
- 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 26/06/2008
ORAL
ORDER
Shri
Thakkar, learned counsel appearing for the applicant submits that he
has been informed by the briefing advocate that the decree has
already been executed a year and half ago and his repeated attempts
to contact the client have not been successful. Therefore, he submits
that Court may dispose of the Civil Revision Application with
appropriate order.
Looking
to the peculiar facts and circumstances of the case, the Civil
Revision Application, as requested, is being disposed of. Liberty to
approach this Court in case of difficulties is granted. Office is
directed to send back the records and proceedings forthwith.
(S.R.BRAHMBHATT,
J.)
pallav
Top