Gujarat High Court High Court

Vallabhbhai vs Jivraj on 29 September, 2008

Gujarat High Court
Vallabhbhai vs Jivraj on 29 September, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/21620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 216 of 2008
 

With


 

CIVIL
APPLICATION No. 7501 of 2008
 

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

 

VALLABHBHAI
MOHANBHAI PATEL - Appellant(s)
 

Versus
 

JIVRAJ
MOHANJI THAKOR & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHIRAJ M PATEL for
Appellant(s) : 1, 
None for Respondent(s) : 1 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 29/09/2008 

 

 
 
ORAL
ORDER

Learned
advocate for the appellant seeks permission to withdraw the appeal as
well as Civil Application.

Permission
is granted. The same stands disposed of as withdrawn.

It
will be open for the appellant to file application for expeditious
disposal of the suit which may be considered by the learned Judge
depending on the workload.

(AKIL
KURESHI, J.)

mrpandya*

   

Top