Gujarat High Court
Vitthalbhai vs Hiraben on 12 November, 2008
Gujarat High Court Case Information System
Print
SCA/7986/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7986 of 2008
=========================================================
VITTHALBHAI
JECHANDBHAI PATEL - Petitioner(s)
Versus
HIRABEN
MATHURJI THAKORE & 2 - Respondent(s)
=========================================================
Appearance :
MR
SP MAJMUDAR for Petitioner(s) : 1,
None for
Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 12/11/2008
ORAL
ORDER
Shri
P.P. Majmudar, learned advocate for the petitioner has submitted that
against the impugned order appeal under Section 299 of the Indian
Succession Act would be maintainable. He seeks permission to
withdraw the present Special Civil Application with a liberty to file
an appeal against the impugned order. Permission is accordingly
granted. Petition is dismissed as withdrawn with above liberty.
(M.R.SHAH,
J.)
kaushik.
Top