Gujarat High Court
Maniben vs Dharmesh on 25 October, 2010
Gujarat High Court Case Information System
Print
SCA/12543/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12543 of 2010
=========================================================
MANIBEN
WD/O AMRRBHAI NARANBHAI & 10 - Petitioner(s)
Versus
DHARMESH
MANILAL PATEL - Respondent(s)
=========================================================
Appearance
:
MR
H A SHAH for
Petitioner(s) : 1 - 11.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 25/10/2010
ORAL
ORDER
Learned
advocate Mr.H.A.Shah appearing for the petitioners submitted that his
clients i.e. the petitioners have instructed him to withdraw the
petition at this stage since the petitioners do not want to prosecute
the petition further at this stage. Therefore in view of the
instruction received by him from his clients i.e. the petitioners, he
has requested for permission to withdraw the petition. The
permission as prayed for is granted. The petition stands disposed of
as withdrawn.
(K.M.THAKER,
J.)
(ila)
Top