Gujarat High Court High Court

Jayantibhai vs Ajitsing on 8 August, 2011

Gujarat High Court
Jayantibhai vs Ajitsing on 8 August, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8309/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 8309 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 13763 of 2009
 

With


 

CIVIL
APPLICATION No. 8310 of 2011
 

In
 


SPECIAL
CIVIL APPLICATION No. 13753 of 2009
 

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


 

JAYANTIBHAI
NANJIBHAI PATEL & 2 - Applicants
 

Versus
 

AJITSING
UMEDSING JADEJA & 22 - Respondents
 

=========================================================
Appearance : 
MR
NIKHIL S KARIEL for
Applicants : 1 - 3. 
MR BD DATTA for Respondent: 1, 
MS MINI NAIR
AGP for Respondents : 2, 
None for Respondents : 3 - 5, 5.2.1,
5.2.2, 5.2.3, 5.2.4,5.2.5 - 20,22 - 23. 
- for Respondents : 0.0.0
 
- for Respondents : 0.0.0
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 08/08/2011 

 

COMMON
ORAL ORDER

Shri
Nikhil Kariel, learned advocate appearing for the applicants in both
the Civil Applications seeks permission to withdraw these Civil
Applications with a view to take out appropriate proceedings
including filing substantial petitions, if required. Permission as
sought for is granted. Civil Applications are disposed of as
withdrawn. No costs.

Registry
is directed to keep copy of this order in Civil Application No. 8310
of 2011.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top