Gujarat High Court High Court

Neelamben vs Pravinbhai on 16 April, 2010

Gujarat High Court
Neelamben vs Pravinbhai on 16 April, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11786/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11786 of 2003
 

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

 

NEELAMBEN
PRAVINBHAI BEVADIA - Petitioner(s)
 

Versus
 

PRAVINBHAI
KANTILAL BEVADIA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UA TRIVEDI for
Petitioner(s) : 1, 
MR FM BATUNGE for Respondent(s) : 1 - 2. 
MR
ARVIND K THAKUR for Respondent(s) : 1 -
2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 16/04/2010 

 

 
ORAL
ORDER

In
view of the fact that the main HMP out of which the present
proceedings for interim alimony arise having been disposed of through
consent terms, this petition has become infructuous. Disposed of
accordingly. Rule is discharged.

(Akil
Kureshi, J.)

(vjn)

   

Top