Gujarat High Court
Pandurang vs Taraben on 22 September, 2010
Gujarat High Court Case Information System
Print
CA/24/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 24 of 2009
In
CIVIL
REVISION APPLICATION No. 1292 of 2002
=========================================
PANDURANG
VISHNU YADAV - Petitioner(s)
Versus
TARABEN
RAMSING GOPALSING & 1 - Respondent(s)
=========================================
Appearance :
MR
HR PRAJAPATI for
Petitioner(s) : 1,
UNSERVED-EXPIRED (N) for Respondent(s) :
1,
NOTICE UNSERVED for Respondent(s) : 1.2.1, 1.2.2, 1.2.3,
1.2.4,1.2.5
NOTICE SERVED for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 22/09/2010
ORAL
ORDER
Learned Advocate
Mr.H.R.Prajapati for the applicant states that the present
application is not required to be pressed any more because the tenant
original defendant applicant herein has already purchased the
property in question.
The application is disposed
of accordingly. Notice is discharged. No costs.
(Ravi R.Tripathi, J.)
*Shitole
Top