Gujarat High Court High Court

Dhansukhbhai vs Mohan on 20 January, 2010

Gujarat High Court
Dhansukhbhai vs Mohan on 20 January, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/79/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 79 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 12030 of 2009
 

With


 

CIVIL
APPLICATION No. 233 of 2010
 

In
LETTERS PATENT APPEAL No. 79 of 2010
 

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


 

DHANSUKHBHAI
NAGARBHAI AHIR - Appellant(s)
 

Versus
 

MOHAN
MORARBHAI AHIR & 11 - Respondent(s)
 

=========================================
 
Appearance
: 
MS
PREETI S PARMAR for Appellant(s) : 1,MR SV PARMAR for Appellant(s) :
1, 
None for Respondent(s) : 1 - 8,10 - 12. 
- for Respondent(s)
: 9, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

				Date
: 20/01/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

After
some arguments when the Court was not inclined to interfere with the
order dated 16.12.2009, learned counsel for the appellant sought for
and is allowed to withdraw the appeal to move necessary application
before the learned Single Judge to seek clarification. Appeal is
accordingly dismissed as withdrawn. Consequently, Civil Application
stands disposed of.

(S.J.Mukhopadhaya,
C.J.)

(Anant
S. Dave, J.)

*/Mohandas

   

Top