Gujarat High Court High Court

Vadtalvasi vs Pranjivandas on 23 February, 2011

Gujarat High Court
Vadtalvasi vs Pranjivandas on 23 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10620/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10620 of 2004
 

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

 

VADTALVASI
LAXMINARAYAN DEV MANDIR - Petitioner(s)
 

Versus
 

PRANJIVANDAS
JAMNADAS & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KJ BRAHMBHATT for
Petitioner(s) : 1, 
MR PJ VYAS for Respondent(s) : 1 - 3,3.2.2
 
None for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/02/2011 

 

 
 
ORAL
ORDER

In
view of the final disposal of the suit as also communication
addressed to the petitioner, this petition has become academic,
hence, this petition stands disposed of accordingly. Notice is
discharged with no order as to costs. Liberty to revive in case of
difficulty.

(K.S.JHAVERI,J.)

pawan

   

Top