Gujarat High Court Case Information System
Print
SCA/6596/2003 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6596 of 2003
With
SPECIAL
CIVIL APPLICATION No. 10380 of 2002
=========================================================
RAMESHBHAI
BHOLABHAI PATEL & 5 - Petitioner(s)
Versus
KANTIBHAI
TALSHIBHAI PATEL & 11 - Respondent(s)
=========================================================
Appearance
:
MR
RS SANJANWALA for
Petitioner(s) : 1 - 6.
MR MEHUL S SHAH for Respondent(s) : 1 - 6,8
- 10.
MR SURESH M SHAH for Respondent(s) : 1 - 6,8 -
10.
UNSERVED-EXPIRED (R) for Respondent(s) : 7,
- for
Respondent(s) : 0.0.0,0.0.0
MS VS
PATHAK for respondent (s) : 11-12.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 27/09/2010
ORAL
ORDER
Heard
learned Senior Counsel Mr. Sanjanwala with learned advocate Mr. R. S.
Sanjanwala and learned advocate Mr. Mehul Shah appearing for the
contesting parties.
It
has been jointly submitted that in view of subsequent development,
the suit from which the aforesaid petitions arose has been withdrawn
and that therefore the cause for prosecuting the aforesaid petitions
does not survive. Learned counsel for the contesting parties have
therefore jointly submitted that petitions have become infructuous.
Considering
the aforesaid joint submission of learned counsel for the contesting
parties, both the petitions are disposed of as having become
infructuous upon withdrawal of the suit proceedings. Rule is
discharged in both the petitions accordingly.
(K.M.THAKER,
J.)
(ila)
Top