Gujarat High Court
Manjulaben vs Mastusha on 14 October, 2008
Gujarat High Court Case Information System
Print
SCA/12470/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12470 of 2008
=====================================================
MANJULABEN
MANGALBHAI PATEL - Petitioner(s)
Versus
MASTUSHA
MOTISHA DIWAN & 6 - Respondent(s)
=====================================================
Appearance :
MR
AMAR D MITHANI for Petitioner(s) : 1,
None for Respondent(s) : 1 -
6.
MR VINAY S PANDYA ASSISTANT GOVERMENT PLEADER for Respondent(s)
: 7,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 14/10/2008
ORAL
ORDER
Mr.
Mithani, learned counsel for the petitioner, under the instruction,
submitted that with a view to move the Revisional Authority for early
hearing of the matter and with a view to move the concerned Authority
for taking action against the concerned Talati, petitioner does not
press the petition, reserving a rights and contentions open.
Disposed
of as not pressed.
(JAYANT
PATEL, J.)
ynvyas
Top