Gujarat High Court High Court

Varshaben vs Jayshreeben on 26 April, 2010

Gujarat High Court
Varshaben vs Jayshreeben on 26 April, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/58/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 58 of 2010
 

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

VARSHABEN
SUBODHBHAI TRIVEDI & 4 - Petitioner(s)
 

Versus
 

JAYSHREEBEN
JANAKKUMAR VYAS & 12 - Respondent(s)
 

========================================= 
Appearance
: 
MR NV
GANDHI for
Petitioner(s) : 1 - 5. 
None for Respondent(s) : 1 -
12. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 26/04/2010 

 

 
ORAL
ORDER

Shri
N.V. Gandhi, learned advocate appearing on behalf of the petitioner
has submitted that there are some mistakes in the petition.
Therefore, he seeks permission to withdraw the petition with a
liberty to file the petition afresh with correct facts and annexures.

Permission
is, accordingly, granted. Petition is dismissed as withdrawn with
above liberty.

(M.R.

Shah, J.)

*menon

   

Top