Gujarat High Court
Manjibhai vs Jethurbhai on 1 February, 2010
Gujarat High Court Case Information System
Print
SCA/779/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 779 of
2010
=========================================================
MANJIBHAI
MADHABHAI DABHI & 4 - Petitioner(s)
Versus
JETHURBHAI
BHIMBHAI DHADHAL (KATHI DARBAR) - Respondent(s)
=========================================================
Appearance
:
MRHARSHADKPATEL
for
Petitioner(s) : 1 - 5.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 01/02/2010
ORAL
ORDER
After
arguing the matter for some time, when the Court is not inclined to
grant the prayers made therein, Mr. Harshad K. Patel, learned Counsel
for the petitioners, prays that he may be permitted to withdraw the
petition, with a view to approach the appropriate Court.
Permission
to withdraw the petition is granted. The petition is disposed of as
withdrawn.
(SMT.
ABHILASHA KUMARI, J.)
Umesh/
Top