Gujarat High Court Case Information System
Print
CRA/1135/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 1135 of 2001
=========================================================
BADI
ALIBHAI HASAN - Applicant(s)
Versus
MAMADBHAI
GAJIBHAI - Opponent(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Applicant(s) : 1, MR SURESH M
SHAH for Applicant(s) : 1,
M/S THAKKAR ASSOC. for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 29/04/2010
ORAL
ORDER
Heard
learned counsel for the applicant, Mr.S.M.Shah and Mr.Dipak Thakkar
for M/s Thakkar Associates for the opponent.
Learned
counsel for the applicant seeks permission to withdraw this
application. Permission is granted as prayed for. Rule is discharged.
Interim relief granted earlier by this Court is directed to continue
till final disposal of Execution Application No.48 of 1999 in Regular
Civil Suit No.149 of 1991 before the court below. It is clarified
that the executing Court will decide the above execution application
on its own merits and in accordance with law without being influenced
by this order.
(M.D.SHAH,J.)
radhan
Top