Gujarat High Court
Maiyuddin vs Unknown on 2 September, 2011
Gujarat High Court Case Information System
Print
MCA/1039/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR ORDERS No. 1039 of 2011
In
SPECIAL
CIVIL APPLICATION No. 3102 of 2005
=========================================================
MAIYUDDIN
DAUDBHAI VAGHELA & 1 - Applicant(s)
Versus
JITENDRA
MULJIBHAI DALWADI & 3 - Opponent(s)
=========================================================
Appearance
:
MR
CHIRAG B PATEL FOR MR BS PATEL
for
Applicant(s) : 1 - 2.
None for Opponent(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5,1.2.6 - 2, 2.2.1,2.2.3 - 4.
MR RASHESH
RINDANI, ASSTT.GOVT. PLEADER for Opponent(s):3-4
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 02/09/2011
ORAL
ORDER
Mr.Chirag
B. Patel, learned advocate for Mr.B.S.Patel, learned advocate for the
applicants, states that he may be permitted to withdraw the present
application with a view to commencing appropriate proceedings before
the appropriate Court.
Without
expressing any opinion regarding the commencement of proceedings, if
any, as stated by the learned advocate for the applicants, permission
to withdraw the application is granted.
The
application is disposed of as withdrawn.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top