Gujarat High Court
Pareshbhai vs Bhagwandas on 8 February, 2011
Gujarat High Court Case Information System
Print
AO/427/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 427 of 2009
with
CIVIL
APPLICATION NO. 13393 OF
2009
=========================================================
PARESHBHAI
NANUBHAI SHIROYA & 2 - Appellant(s)
Versus
BHAGWANDAS
BABALDAS PATEL & 4 - Respondent(s)
=========================================================
Appearance :
MR
JR SHAH for
Appellant(s) : 1 - 3.
RULE SERVED for Respondent(s) : 1 - 3, 5,
MR
KASHYAP K PUJARA for Respondent(s) : 2 - 4.
MR SANJAY A MEHTA for
Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/02/2011
ORAL
ORDER
Mr.
V.K Shah for Mr. J.R Shah for the appellant stated that the suit
has already been disposed of. Therefore the Appeal from Order has
become infructous. Appeal stands disposed of accordingly.
The
amount deposited by the parties shall be refunded expeditiously by
A/c payee cheque.
Since,
the appeal is disposed of the Civil Application would not survive and
is accordingly disposed of.
(K.S.Jhaveri,J.)
mary//
Top