Gujarat High Court High Court

Shrenikbhai vs Unknown on 29 April, 2010

Gujarat High Court
Shrenikbhai vs Unknown on 29 April, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/260/2001	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 260 of 2001
 

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

 

SHRENIKBHAI
KASTURBHAI - Applicant(s)
 

Versus
 

MUKTABEN
MANISHANKER WD/O AMBASHANKER PARSHOTTAMBHAI - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
VC DESAI for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,
1.2.8,1.2.9 MR TEJAS P SATTA for Applicant(s) : 1.2.2, 1.2.3, 1.2.4,
1.2.6, 1.2.7,1.2.8  
None for Opponent(s) : 1, 
MR BM MANGUKIYA
for Opponent(s) : 1.2.1, 1.2.2,1.2.3  
RULE SERVED for Opponent(s)
: 1.2.2,1.2.3
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 29/04/2010 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr.V.C.Desai for the applicants. Mr.Desai seeks
permission to withdraw this matter in pursuance of the amendment
carried out in the Civil Procedure Code, 1908 with a liberty to file
appropriate application before the appropriate Court. Permission as
prayed for is granted with a liberty to file appropriate application
before the appropriate Court. Rule is discharged. Interim relief
granted earlier by this Court to continue upto 18th June,
2010.

It
is needless to say that since the applicants were pursuing the
proceedings by way of this Civil Revision Application, the delay, if
any, in filing the appropriate application before the appropriate
Court may not come in the way of the applicants.

(M.D.Shah,J)

pathan

   

Top