Gujarat High Court
Shantaben vs Unknown on 5 May, 2011
Gujarat High Court Case Information System
Print
CRA/2149/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 2149 of 1995
=========================================================
SHANTABEN
AMRATLAL SHAH WIDOW OF AMRATLAL DAHYABHAI & 2 - Applicant(s)
Versus
PRAVINBHAI
ISHWARBHAI VANAND - Opponent(s)
=========================================================
Appearance
:
MR
SURESH M SHAH for
Applicant(s) : 1 - 3.
MR HM PARIKH for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/05/2011
ORAL
ORDER
Mr.
Shah, learned advocate appearing for the petitioners states that in
view of the subsequent development wherein the property in question
has been demolished, this revision application shall not survive.
He, however, reserves his right to file appropriate application for
recovery of rent. In that view of the matter, no further orders are
required to be passed. Application stands disposed of accordingly.
It shall be open to the petitioners to file appropriate application
before the appropriate forum/court for recovery of rent. Rule is
discharged. No costs.
(K.S.
JHAVERI, J.)
Divya//
Top