Gujarat High Court High Court

Dhansukhbhai vs Ballubhai on 20 January, 2010

Gujarat High Court
Dhansukhbhai vs Ballubhai on 20 January, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA
	ST/11679/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

STAMP
NUMBER (SPL.C.A.) No. 11679 of 2009
 

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

 

DHANSUKHBHAI
DHANJIBHAI PATEL - Petitioner(s)
 

Versus
 

BALLUBHAI
J PATEL & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KI KAZI
for
MR MAYUR H MALKAN for Petitioner 
None for Respondent(s) : 1,3 -
4. 
GOVERNMENT PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR. JUSTICE K.M.THAKER  20th January 2010
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Learned advocate Mr. Kazi appears for the petitioner. He says that
the petition has become infructuous. He, therefore, seeks leave to
withdraw this petition. Leave is granted. Petition is disposed of as
withdrawn.

{Ms.

R.M Doshit, J.}

{K.M
Thaker, J.}

Prakash*

   

Top