Gujarat High Court
Amulakhbhai vs Bhikhubhai on 10 November, 2008
Gujarat High Court Case Information System
Print
AO/135/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 135 of 2007
With
CIVIL
APPLICATION No. 5410 of 2007
In
APPEAL
FROM ORDER No. 135 of 2007
=====================================================
AMULAKHBHAI
RAVJIBHAI PATEL & 1 - Appellant(s)
Versus
BHIKHUBHAI
CHHAGANBHAI PATEL & 11 - Respondent(s)
=====================================================
Appearance :
MR
BA SURTI for Appellant(s) : 1 - 2.
None for Respondent(s) : 1 -
12.
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 10/11/2008
ORAL
ORDER
Shri
Kunal Shah, learned advocate for Shri B.A. Surati, learned advocate
for the appellants seeks permission to withdraw the present appeal
from order. Permission is accordingly granted. Appeal from order is
dismissed as not pressed.
In
view of the dismissal of the Appeal from Order, no order in Civil
Application.
(M.R.SHAH,
J.)
kaushik
Top