Gujarat High Court
Yadavrao vs Vithal on 22 August, 2008
Gujarat High Court Case Information System Print FA/519/1988 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 5 of 1988 With CROSS OBJECTION (STAMP NUMBER) No. 898 of 1988 In FIRST APPEAL No. 5 of 1988 ========================================================= YADAVRAO MADHAVRAO BHAGWAT - Appellant(s) Versus VITHAL MANDIR TRUST & 6 - Defendant(s) ========================================================= Appearance : MS VASUBEN P SHAH for Appellant(s) : 1, MR SS BELSARE for Defendant(s) : 1, None for Defendant(s) : 2 - 7. ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 22/08/2008 ORAL ORDER
By
efflux of time, the present appeal has become infructuous. Appeal
therefore stands disposed of as having become infructuous. Cross
Objection (Stamp) also stands disposed of accordingly. Liberty to
apply in case of difficulty. No order as to costs.
(K.S.
JHAVERI, J.)
Divya//
Top