Gujarat High Court High Court

Vinodbhai vs Jibaben on 13 November, 2008

Gujarat High Court
Vinodbhai vs Jibaben on 13 November, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10956/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10956 of 2008
 

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


 

VINODBHAI
JIVABHAI AMIN & 2 - Petitioner(s)
 

Versus
 

JIBABEN,
WIDOW OF DAMODARBHAI BRAHMBHATT & 9 - Respondent(s)
 

=========================================================
Appearance : 
MR
HR PRAJAPATI for Petitioner(s) : 1 - 3. 
None
for Respondent(s) : 1 -
10. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 13/11/2008 

 

ORAL
ORDER

Mr.H.R.Prajapati,
learned Advocate for the petitioners has submitted that as the Suit
itself is disposed of, present Special Civil Application has become
infructuous. Accordingly, present Special Civil Application is
dismissed as having become infructuous.

[M.R.Shah,J.]

satish

   

Top