Gujarat High Court
Shanaji vs Sanjay on 29 July, 2010
Gujarat High Court Case Information System
Print
SCA/8564/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8564 of 2010
=================================================
SHANAJI
LAKHAJI THAKORE - Petitioner(s)
Versus
SANJAY
KISHOREBHAI PARMAR & 3 - Respondent(s)
=================================================
Appearance :
MR
PY DIVYESHVAR for Petitioner(s) : 1,
None for Respondent(s) : 1 -
4.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 29/07/2010
ORAL
ORDER
Learned
advocate for the petitioner seeks permission to withdraw this
petition, at this stage, with a view to file application before the
trial court for expeditious disposal of application (Exh.5).
Permission,
as prayed for is granted. The trial court is directed to decide
application (Exh.5) in accordance with law as early as possible and
preferably on or before 31.08.2010.
This
petition stands disposed of as withdrawn.
Direct
service is permitted.
[Anant
S. Dave, J.]
*pvv
Top