Gujarat High Court
Union vs Unknown on 29 April, 2010
Gujarat High Court Case Information System
Print
CRA/1150/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 1150 of 2001
=========================================================
UNION
OF INDIA & 2 - Applicant(s)
Versus
FATIMABIBI
ABDUL RAZAK FURNITUREWALA - Opponent(s)
=========================================================
Appearance
:
MR
KETAN A DAVE for
Applicant(s) : 1 - 3.
MR JB DASTOOR for Opponent(s) : 1,
MR
NAVIN N CHAUHAN for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 29/04/2010
ORAL
ORDER
Learned
counsel, Mr.Ketan Dave appearing for the Union of India, on
instructions, submitted that the suit in question has been withdrawn
by the original plaintiff in the trial court. In view of the above,
this revision does not survive and is disposed of accordingly. Rule
is discharged. Interim relief stands vacated.
(M.D.SHAH,J.)
radhan
Top