Gujarat High Court High Court

Kalyanbhai vs Mahendrakaur on 15 April, 2011

Gujarat High Court
Kalyanbhai vs Mahendrakaur on 15 April, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3999/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3999 of 2011
 

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

 

KALYANBHAI
GOVINDBHAI PATEL DECEASED THROUGH LEGAL HEIRS & 4 - Petitioner(s)
 

Versus
 

MAHENDRAKAUR
SHIVSINGH SHAINI & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DIPAK H SINDHI for Petitioner(s) : 1 - 5. 
None for Respondent(s) :
1 - 7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 15/04/2011 

 

 
 
ORAL
ORDER

Mr.Sindhi,
learned advocate appearing on behalf of the petitioners has made a
statement at the bar that in the meantime the Dy.Collector
has already decided the appeal on 29/3/2011 and hence the present
petition has become infructuous.

Accordingly,
present petition is dismissed as having become infructuous. No costs.

[M.R.

SHAH, J.]

rafik

   

Top