Gujarat High Court
Gunabhai vs Jasubha on 28 February, 2011
Gujarat High Court Case Information System
Print
MCA/362/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 362 of 2009
In
SPECIAL
CIVIL APPLICATION No. 27018 of 2007
=========================================================
GUNABHAI
DAHYABHAI BARAIYA - Applicant(s)
Versus
JASUBHA
RAJUBHA ZALA - PRESIDENT & 1 - Opponent(s)
=========================================================
Appearance :
MR
RD RAVAL for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
NOTICE SERVED for
Opponent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MS.JUSTICE B.M.TRIVEDI
Date
: 28/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Ms.
P.C. Farnandis for Mr. Raval places on record the affidavit and
states that the grievance of the applicants/petitioners has been
satisfied and the amount has been paid. Mr. Y.J.Patel for respondent
nos. 1 and 2 confirms the said position.
She
states that in view of the above, the case of the petitioners would
not survive and she seeks permission to withdraw the application.
Permission
granted. Disposed of as withdrawn. Notice discharged. No order as to
costs.
(JAYANT
PATEL, J.)
(MS.B.M.TRIVEDI,
J.)
jani
Top