Gujarat High Court
Shamalsha vs Unknown on 28 March, 2011
Gujarat High Court Case Information System
Print
CRA/477/2001 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 477 of 2001
For
Approval and Signature:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA : Sd/-
=======================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=======================================================
SHAMALSHA
GIRDHARI & CO. - Applicant(s)
Versus
SHETH
VASANTRAI HARILAL (SINCE DECD.) & 2 - Opponent(s)
=======================================================
Appearance :
MR
BJ TRIVEDI for Applicant(s) : 1, MR JT
TRIVEDI for Applicant(s) : 1,
MR PV HATHI for Opponent(s) :
1,1.2.6
None for Opponent(s) : 1.2.1
UNSERVED-EXPIRED (N) for
Opponent(s) : 1.2.2, 1.2.4, 3,
NOTICE SERVED for Opponent(s) :
1.2.3,1.2.5
MR RR TRIVEDI for Opponent(s) : 2,
MR BHAVESH P
TRIVEDI for Opponent(s) :
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 28/03/2011
ORAL
JUDGMENT
Learned
counsel Mr.P.V. Hathi makes a statement that the part of the premises
in possession of the applicant has been handed over and he has
satisfied the decree.
In
view of the above statement made by the learned counsel Mr.Hathi,
learned counsel Mr.J.T. Trivedi for the applicant seeks permission to
withdraw the present Revision Application. Accordingly, the present
Civil Revision Application stands disposed of as withdrawn. Rule is
discharged. Interim relief stands vacated. No costs.
Cross
objection will not survive.
Sd/-
(RAJESH
H.SHUKLA, J.)
/patil
Top