Gujarat High Court
Legal vs Ganshyambhai on 18 October, 2011
Gujarat High Court Case Information System
Print
SCA/15182/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15182 of 2011
=========================================================
LEGAL
HEIRS OF DECD. SADHU MAGNIRAMJI KASHIRAMJI,ATULBHAI & 3 -
Petitioner(s)
Versus
GANSHYAMBHAI
HIRJIBHAI & 3 - Respondent(s)
=========================================================
Appearance
:
MR
SP MAJMUDAR for
Petitioner(s) : 1 - 4.MS RAKSHA S DIKSHIT for Petitioner(s) : 1 -
4.
None for Respondent(s) : 1, 1.2.2, 1.2.3,1.2.4 - 4.
MRYJPATEL
for Respondent(s) : 1.2.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 18/10/2011
ORAL
ORDER
Learned
advocate Mr. Majmudar for the petitioner states that he has preferred
Civil Revision Application and therefore he does not press for this
petition. The other side objects to the same. Considering the fact
the petition is fresh and no notice is issued, caveator has no right
to object. The petitioner is therefore permitted to withdraw the
petition. The petition stands withdrawn as not pressed.
(BANKIM
N. MEHTA, J)
(pkn)
Top