Gujarat High Court High Court

Vaghaji vs Meman on 29 November, 2010

Gujarat High Court
Vaghaji vs Meman on 29 November, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11320/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11320 of 2009
 

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

 

VAGHAJI
JAWANJI THAKOR - Petitioner(s)
 

Versus
 

MEMAN
ABDULRAJAK NOOR MEHMAD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ANKIT Y BACHANI for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1, 
MR NP
CHAUDHARY for Respondent(s) : 1, 
MR TUSHAR CHAUDHARY for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 29/11/2010 

 

 
 
ORAL
ORDER

Heard
learned advocates for the parties.

The
suit is of the year 2006. Taking into consideration the rival
contentions of the parties, the trial court is directed to decide and
dispose of the suit as early as possible preferably within one year
from the date of receipt of this order.

In
view of the above, learned advocate for the petitioner seeks
permission to withdraw this petition. Permission as prayed for is
granted. The petition stands disposed of as withdrawn. Notice is
discharged with no order as to costs.

(
M.D. SHAH, J. )

syed/

   

Top