Gujarat High Court
=========================================Appearance vs Mr on 2 February, 2010
Gujarat High Court Case Information System
Print
CA/729/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 729 of 2010
In
LETTERS
PATENT APPEAL No. 1790 of 2009
In
SPECIAL
CIVIL APPLICATION No. 12891 of 2004
=========================================
ROHIT
MULJI MAGANBHAI AND OTHERS
Versus
DESAI
KALABHAI KHENGARBHAI AND OTHERS
=========================================Appearance
:
MR YN OZA,
Senior Counsel with MS SRUSHTI A THULA
for the Applicants
MR
PRANAV TRIVEDI, ASSTT GOVT. PLEADER for Respondent -State
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 02/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
31
Applicants have moved the present application, stating that they are
not desirous of continuing with the main appeal as appellants. They
want to withdraw from the appeal on their application and at their
risks.
This
Court permits them to withdraw from the appeal, being Letters Patent
Appeal No.1790 of 2009. Their appeal is accordingly disposed of,
keeping the appeal of other appellants pending.
The
application is disposed of accordingly.
(BHAGWATI
PRASAD, J.) (BANKIM N.MEHTA, J.)
omkar
Top