Gujarat High Court
Rajubhai vs Dhirubhai on 26 September, 2008
Gujarat High Court Case Information System
Print
AOST/28520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER-STAMP NUMBER No. 285 of 2008
With
CIVIL
APPLICATION (STAMP NUMBER) No. 10237 of 2008
With
CIVIL
APPLICATION No. 10143 of 2008
In
APPEAL FROM ORDER-STAMP NUMBER No. 285 of 2008
=========================================================
RAJUBHAI
SOMABHAI MISTRY - Appellant(s)
Versus
DHIRUBHAI
KESHAVLAL PATEL - Defendant(s)
=========================================================
Appearance
:
MR
YV VAGHELA for
Appellant(s) : 1,
None for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 26/09/2008
ORAL
ORDER
Learned
advocate for the appellant places on record communication received by
him from the appellant. Under the instructions of the appellant, who
is present in the Court, he stated that issues have been settled
between the parties. He seeks and is granted permission to withdraw
the appeal as well as Civil Applications.
Appeal
from Order as well as Civil Applications stand disposed of as
withdrawn.
(Akil
Kureshi,J.)
(raghu)
Top