Gujarat High Court High Court

Pankajbhai vs S on 30 April, 2010

Gujarat High Court
Pankajbhai vs S on 30 April, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/910/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 910 of 2010
 

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

PANKAJBHAI
SHANTIBHAI PATEL & 3 - Petitioner(s)
 

Versus
 

S
NAUTAMPRAKASHDAS & 1 - Respondent(s)
 

===================================== 
Appearance
: 
MR YATIN OZA, SENIOR ADVOCATE with MR
SP MAJMUDAR for Petitioner(s) : 1   4. MR PP MAJMUDAR for
Petitioner(s) : 1 - 4. 
MR MRUGEN K PUROHIT for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=====================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 30/04/2010 

 

ORAL
ORDER

1.0 On
a mention being made, the Registry was directed to place this matter
again on board. The matter is on board today. The learned senior
advocate Mr. YN Oza requested that the order dated 16th
April 2010 may be suitably modified and he may be permitted to
withdraw the petition simplicitor, meaning thereby, the request that
‘the exh. 5 application be decided on or before 30th April
2010’ be allowed to be dropped.

2.0 The
request is granted. The order of withdrawal is modified to the
extent that, ‘the Court below is directed to decide the Exh. 5 in
Regular Civil Suit No. 289 of 2009 peremptorily on or before 30th
April 2010’ is deleted. The matter stands withdrawn simplicitor.

[
Ravi R. Tripathi, J. ]

hiren

   

Top