Gujarat High Court High Court

Tulsidas vs Manjulaben on 11 May, 2010

Gujarat High Court
Tulsidas vs Manjulaben on 11 May, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1976/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1976 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 1318 of 2009
 

 
=================================================


 

TULSIDAS
MULJIBHAI PATEL - Appellant(s)
 

Versus
 

MANJULABEN
WD/O BHARATKUMAR & 7 - Respondent(s)
 

=================================================
 
Appearance : 
MR
JV JAPEE for Appellant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5  
None
for Respondent(s) : 1, 1.2.1, 1.2.2,1.2.3 - 2, 2.2.1,2.2.2 - 3,3.2.1
- 5, 5.2.1, 5.2.2,5.2.3 - 6, 8, 
MR UMESH TRIVEDI, ADDL. GOVT.
PLEADER  for Respondent(s) :6-7
 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 11/05/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

On
29.4.2010, the learned counsel appearing on behalf of the appellant
submitted that in view of subsequent developments, the appeal may
become infructuous. Though a similar stand is taken up today, its
instruction was not obtained from the party. The learned counsel
appearing on behalf of the respondent – State submits that the matter
having been remitted to the authority, no interference is called for.
For the said reason, we are not inclined to pass any further order
in this appeal. The appeal accordingly stands disposed of.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top