Gujarat High Court High Court

Vikrambhai vs Unknown on 2 May, 2011

Gujarat High Court
Vikrambhai vs Unknown on 2 May, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/997/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR TRANSFER No. 997 of 2011
 

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

 

VIKRAMBHAI
PUNJABHAI PALKHIWALA - Applicant(s)
 

Versus
 

KALA
COLONY COOPERATIVE HOUSING SOCIETY LIMITED & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
SALIL M THAKORE for
Applicant(s) : 1, 
None for Opponent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

Date
: 02/05/2011 

 

ORAL
ORDER

1. The
present application has been moved under Section 24 of the Code of
Civil Procedure seeking transfer of Civil Suit No.420 of 2010 pending
before the Court of learned Principal Civil Judge, Ahmedabad (Rural).

2. Learned
advocate Ms.Megha Jani, on instructions, states that the said suit,
sought to be transferred, has already been dismissed by the said
Court in view of the application made under Order 7 Rule 11. Under
the circumstances, she seeks permission to withdraw the present
application with a liberty to file fresh Misc. Civil Application, in
case of difficulty.

3. Permission,
as sought for, is granted. The application stands disposed of as
withdrawn.

(BELA
TRIVEDI, J.)

Hitesh

   

Top