Gujarat High Court
Bhavnagar vs Unknown on 30 April, 2010
Gujarat High Court Case Information System
Print
CRA/1025/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 1025 of 2001
=========================================================
BHAVNAGAR
MUNICIPAL CORPORATION - Applicant(s)
Versus
JYOTSNABEN
KHANTILAL VORA & 2 - Opponent(s)
=========================================================
Appearance
:
MR
HS MUNSHAW for
Applicant(s) : 1,
MR RA SEJPAL for Opponent(s) : 1 - 2.
RULE
SERVED for Opponent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 30/04/2010
ORAL
ORDER
In
pursuance of amendment in the Civil Procedure Code, 1908, this
revision is not tenable and hence, learned counsel for the applicant
seeks permission to withdraw this revision with a liberty to file
appropriate application before the appropriate Court. Permission is
granted as prayed for with a liberty to file appropriate application
before the appropriate Court. The delay, if any, in filing the said
application may not come in the way of the applicant. Rule is
discharged. Interim relief granted earlier is directed to continue
till 18th June, 2010.
(M.D.SHAH,J.)
radhan
Top