Gujarat High Court High Court

Manjulaben vs Mohansinh on 27 December, 2010

Gujarat High Court
Manjulaben vs Mohansinh on 27 December, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1308820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13088 of
2008 
=========================================================

 

MANJULABEN
MOHANSINH RAJ - Petitioner(s)
 

Versus
 

MOHANSINH
DAHYABHAI & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TRILOK J PATEL for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 - 5,5.2.3
 
MR DN PANDYA for Respondent(s) : 1 - 4. 
NOTICE SERVED BY DS
for Respondent(s) : 5.2.1, 5.2.2,5.2.3  
UNSERVED-EXPIRED (N) for
Respondent(s) : 6, 
UNSERVED-REFUSED (N) for Respondent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 23/06/2009 

 

ORAL
ORDER

Mr.

Trilok J. Patel, learned Advocate for the petitioner states that he
may be permitted to withdraw the petition so as to enable him to
pursue the remedy available.

Permission
to do so is granted. The petition stands disposed of as withdrawn.

(SMT.

ABHILASHA KUMARI, J.)

Umesh/

   

Top