Gujarat High Court
Motiani vs Arpita on 30 July, 2008
Gujarat High Court Case Information System
Print
LPA/73919/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 739 of 1995
In
SPECIAL
CIVIL APPLICATION No. 5258 of 1995
=========================================================
MOTIANI
PUJA D. & 4 - Appellant(s)
Versus
ARPITA
J BAMANIA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
Deepak C. Raval, Advocate, for MR ANAND for
Appellant(s) : 1 - 5.
MS VASUBEN P SHAH for Respondent(s) : 1,
MR
AMIT M PANCHAL for Respondent(s) : 2,
DELETED for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 30/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
From
the facts told in the Court, it appears that the matter has been
rendered infructuous. Ordered accordingly with a liberty that if any
further order is required, party will be free to mention.
(BHAGWATI
PRASAD, J)
(S.R.
BRAHMBHATT, J)
(pkn)
Top