Gujarat High Court
Manishbhai vs Pratinaben on 20 April, 2010
Gujarat High Court Case Information System
Print
SCA/4789/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4789 of 2010
=====================================
MANISHBHAI
VIJAYBHAI PATIL - Petitioner(s)
Versus
PRATINABEN
W/O MANISHBHAI VIJAYBHAI PATIL AND D/O DILIPBHAI - Respondent(s)
=====================================
Appearance
:
MR MTM HAKIM for Petitioner(s)
: 1,
None for Respondent(s) :
1,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 20/04/2010
ORAL
ORDER
1.0 Heard
learned Advocate Mr. MTM Hakim for the petitioner for sometime. The
learned advocate for the petitioner seeks permission to withdraw this
petition with a view to file a fresh application praying for
visitation rights in future.
2.0 Permission
is granted. The petition is disposed of as withdrawn.
2.1 At
the request of the learned advocate for the petitioner it is
clarified that, in future, as and when such application is filed, the
Court shall decide the same in accordance with law and without being
influenced by the order passed in this petition.
[
Ravi R. Tripathi, J. ]
hiren
Top