Gujarat High Court
Srinagar vs Surat on 28 March, 2011
Gujarat High Court Case Information System
Print
SA/99/1997 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 99 of 1997
With
SECOND
APPEAL No. 100 of 1997
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 ?
=======================================================
SRINAGAR
CO-OPERATIVE HOUSING SOCIETY LIMITED - Appellant(s)
Versus
SURAT
MUNICIPAL CORPORATION & 2 - Defendant(s)
=======================================================
Appearance :
MR
CH VORA for Appellant(s) : 1,
MR PRASHANT G DESAI for Defendant(s)
: 1,
None for Defendant(s) : 2, 2.2.1, 2.2.2,
2.2.3,2.2.4-3.
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 28/03/2011
ORAL
JUDGMENT
Learned
counsel Mr.C.H. Vora for the appellant states that he has received
telephonic instruction that the respondent-Surat Municipal
Corporation has taken over the possession and both these matters have
become infructuous.
Accordingly,
both these Second Appeals stand disposed of as having become
infructuous.
Sd/-
(RAJESH
H.SHUKLA, J.)
/patil
Top