Gujarat High Court High Court

Heirs vs Shashikant on 16 June, 2010

Gujarat High Court
Heirs vs Shashikant on 16 June, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4383/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4383 of 2010
 

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

HEIRS
& LEGAL REPRESENTATIVE OF DECEASED MAHASUKHRAI BHUDARJ & 2 -
Petitioner(s)
 

Versus
 

SHASHIKANT
NATHALAL THAKAR - Respondent(s)
 

=================================================
 
Appearance
: 
MR
AMAR D MITHANI for Petitioner(s) : 1 - 3. 
None for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 16/06/2010 

 

 
ORAL
ORDER

Pursuant
to order dated 9th April 2010, learned advocate Mr.Amar D.
Mithani has deposited an amount of Rs.1,03,000/-. Now that the amount
is deposited, the learned advocate for the petitioner seeks
permission to withdraw this petition with a view to file an
appropriate application seeking deposit of this amount in a Fixed
Deposit Account to avoid loss of interest. At his request it is
observed that in the event any such application is filed, the same
may be considered by the court below in accordance with law, after
hearing both the sides. It is also clarified that the court below
shall decide such application without being influenced by the fact
that the court had rejected exh.28 application. The petition is
disposed of as withdrawn.

(RAVI
R. TRIPATHI, J.)

karim

   

Top