Gujarat High Court
Bhavnagar vs Rasikbhai on 27 December, 2010
Gujarat High Court Case Information System
Print
SCA/26812/2007 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 26812 of 2007
With
SPECIAL
CIVIL APPLICATION No. 26813 of 2007
For
Approval and Signature:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
BHAVNAGAR
MERCANTILE COOPERATIVE BANK LTD. & 1 - Petitioners
Versus
RASIKBHAI
RAVJIBHAI RANIGA - Respondents
=========================================================
Appearance :
MS
VINITA VINAYAK FOR M/S THAKKAR ASSOC. for
Petitioners : 1 - 2.
RULE NOT RECD BACK for Respondent
MR
RAJESH P MANKAD for
Respondent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 23/06/2009
COMMON
ORAL JUDGMENT
Ms.
Vinayak, learned advocate for M/s. Thakkar Associates seeks
permission to withdraw both the petitions. Permission as sought for
is granted. Matters are dismissed as withdrawn. Interim relief, if
any, stands vacated forthwith. There shall be no order as to costs.
(S.R.BRAHMBHATT,
J.)
pallav
Top