Gujarat High Court
Mitalben vs Bupatsinh on 10 May, 2010
Gujarat High Court Case Information System
Print
CA/913/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 913 of 2010
In
FIRST
APPEAL No. 2343 of 2008
=========================================================
MITALBEN
KETANBHAI PANCHASRA - Petitioner(s)
Versus
BUPATSINH
RAHUBHA ZALA & 3 - Respondent(s)
=========================================================
Appearance
:
MR
BHARAT V SHAH for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3
None for Respondent(s) :
1,
MS HINA DESAI for Respondent(s) : 2,
MS MONALI BHATT,
ASST.GOVERNMENT PLEADER for Respondent(s) : 3,
MR MAULIK J SHELAT
for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 10/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Learned
counsel for the applicant wants to withdraw this application. Prayer
is granted. Application stands dismissed as withdrawn.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top