Gujarat High Court
Manjibhai vs Bhikhabhai on 3 May, 2011
Gujarat High Court Case Information System
Print
SCA/5762/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5762 of 2011
=========================================================
MANJIBHAI
MADHABHAI GADHESARIYA - Petitioner(s)
Versus
BHIKHABHAI
@ MOHANBHAI RAMJIBHAI & 7 - Respondent(s)
=========================================================
Appearance
:
MR
AM PAREKH for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 7.
MR PRANAV
DAVE, AGP, for Respondent(s) :
8,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 03/05/2011
ORAL
ORDER
Learned
advocate Mr. Parekh, without going into the merits, seeks permission
to withdraw this petition at this stage as he desires to avail of the
alternative remedy.
Permission
granted. The present petition stands disposed of as withdrawn.
(Rajesh
H. Shukla, J.)
(hn)
Top