Gujarat High Court High Court

Champaben vs Viramgam on 22 March, 2011

Gujarat High Court
Champaben vs Viramgam on 22 March, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6668/2009	 1/ 1	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6668 of 2009
 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
 
 
=================================================


 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

CHAMPABEN
BHAGVANBHAI THAKKAR & 1 - Petitioners
 

Versus
 

VIRAMGAM
MERCHENTILE COOPERATIVE BANK LIMITED & 1 - Respondents
 

=================================================
 
Appearance : 
MR
DIPEN A DESAI for Petitioners : 1 - 2. 
NOTICE SERVED BY DS for
Respondents : 1 - 2. 
MR VC DESAI for Respondents : 1 -
2. 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 22/03/2011 

 

ORAL
JUDGMENT

Learned
advocate Shri Dipen Desai for the petitioners under instructions of
the petitioners, seeks permission to withdraw the petition.
Permission as sought for is granted. Petition is dismissed as
withdrawn and not prosecuted further. Rule discharged. Interim
relief, if any granted earlier, shall stand vacated. No order as to
costs.

/vgn
[ S.R.

BRAHMBHATT, J ]

   

Top