Gujarat High Court High Court

Chanchalben vs Unknown on 31 March, 2010

Gujarat High Court
Chanchalben vs Unknown on 31 March, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/426/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 426 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 13369 of 2009
 

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

 

CHANCHALBEN
BAKORBHAI DECEASED THROUGH HEIRS SUDHAKARBHAI & 1 - Applicant(s)
 

Versus
 

BOHARA
INTERNATIONAL STUDIO THROUGH PARTNER SUSHILKUMAR & 2 -
Opponent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Applicant(s) : 1 - 2.MS BELA A PRAJAPATI for Applicant(s) : 1 -
2. 
None for Opponent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 31/03/2010 

 

 
 
ORAL
ORDER

Mr.

B.M. Mangukiya, learned counsel for the applicants states that he may
be permitted to withdraw the application with liberty to file a fresh
one on the same cause of action.

Permission
to withdraw the application, with liberty, as above, is granted. The
application is disposed of, as withdrawn.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top