Gujarat High Court
Aparn vs Charumatiben on 8 September, 2008
Bench: Akil Kureshi
SCA/945220/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 9452 of 2008 ========================================= APARN ANUBHAI SHAH - Petitioner(s) Versus CHARUMATIBEN BHANUPRASAD PANDYA & 7 - Respondent(s) ========================================= Appearance : DR SONIA HURRA for Petitioner(s) : 1, None for Respondent(s) : 1, 1.2.1, 1.2.2,1.2.3 - 8, 8.2.1, 8.2.2,8.2.3 ========================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 08/09/2008 ORAL ORDER
Learned
advocate Dr Sonia Hurra for the petitioner stated on instructions
that Civil Suit, out of which the present petition is arising, has
been finally disposed of. The petition has, therefore, become
infructuous. She, therefore, seeks permission to withdraw this
petition.
Permission
as prayed for is granted. The petition stands disposed of as
withdrawn.
(Akil
Kureshi, J.)
mrpandya*