Gujarat High Court
Rajubhai vs Shaileshkumar on 19 September, 2008
Gujarat High Court Case Information System
Print
CA/10007/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10007 of 2000
In
LETTERS
PATENT APPEAL No. 671 of 2000
In
SPECIAL CIVIL APPLICATION No. 439 of 2000
=========================================================
RAJUBHAI
BHIKHUBHAI SOLANKI - Petitioner(s)
Versus
SHAILESHKUMAR
SHANKARLAL PATEL & 4 - Respondent(s)
=========================================================
Appearance
:
MR
PS CHAMPANERI for
Petitioner(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 19/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
As
the LPA is disposed of as having become infructuous, this Civil
Application is also disposed of. Rule is discharged. No order as to
costs. Ad-interim relief stands vacated.
(Ravi
R. Tripathi, J.)
(K.M.
Thaker, J.)
…
(karan)
Top