Gujarat High Court High Court

Chamanlal vs Dr.Iqbal on 27 December, 2010

Gujarat High Court
Chamanlal vs Dr.Iqbal on 27 December, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9867/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9867 of 2010
 

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

 

CHAMANLAL
MEHTA COMPANY PVT LTD - Petitioner(s)
 

Versus
 

DR.IQBAL
REHMATULLAKHAN HAKIM & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AMAR N BHATT for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 27/12/2010 

 

ORAL
ORDER

Learned
advocate Mr. Amar N. Bhatt for petitioner seeks permissions to
withdraw present petition in view of the fact that during pending of
the suit, plaintiff was died and legal heirs and representatives of
plaintiff were not brought on record in the suit proceedings till
date.

Permission,
as prayed for, is granted with a liberty to file fresh petition if
legal heirs and representatives of plaintiff will be brought on
record before trial Court.

Accordingly,
present petition is disposed of as withdrawn.

[M.D.

SHAH, J.]

#Dave

   

Top