Gujarat High Court High Court

Mahesh vs Seemaben on 29 August, 2008

Gujarat High Court
Mahesh vs Seemaben on 29 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/7307/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 7307 of 1995
 

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

 

MAHESH
V SHUKLA . - Appellant(s)
 

Versus
 

SEEMABEN
ALIAS HARSHA W/O MAHESHBHAI SHUKLA - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
RM VIN for
Appellant(s) : 1, 
NOTICE SERVED for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/08/2008 

 

 
 
ORAL
ORDER

Learned
counsel for the appellant states that he is not appearing in the
matter.

Matter
pertains to Hindu Marriage Petition where the petition was not
entertained by the District Court for long time.

By
efflux of time, the appeal has become infructuous. First Appeal
stands disposed of accordingly. Liberty to apply in case of
difficulty.

(K.S.Jhaveri,
J.)

(ila)

   

Top