Gujarat High Court High Court

Abdulabbar vs Muktaben on 12 May, 2011

Gujarat High Court
Abdulabbar vs Muktaben on 12 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/934/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 934 of 1993
 

 
 
=========================================================


 

ABDULABBAR
A SHAIKH & 2 - Appellant(s)
 

Versus
 

MUKTABEN
WD/O NANALAL P RAVAL & 1 - Defendant(s)
 

========================================= 
Appearance
: 
MR GIRISH D
BHATT for
Appellant(s) : 1 - 3. 
None for Defendant(s) : 1, 
UNSERVED-EXPIRED
(N) for Defendant(s) : 1.2.1  
NOTICE SERVED for Defendant(s) :
1.2.2 - 2. 
MR DIPAK R DAVE for Defendant(s) : 1.2.2, 1.2.3,1.2.4
 
MR NAGESH C SOOD for Defendant(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 12/05/2011 

 

 
ORAL
ORDER

Shri
Girish D. Bhatt, learned advocate appearing on behalf of the
appellants, under the written instruction from the appellants, seeks
permission to withdraw the present First Appeal. The communication
dated 25.04.2011 addressed by the appellant to the learned advocate
appearing on behalf of the appellants is directed to be taken on
record.

In
view of the above, present First Appeal is dismissed as withdrawn.
No costs.

(M.R.

Shah, J.)

*menon

   

Top