Gujarat High Court High Court

Ambalal vs Rekhaben on 12 April, 2010

Gujarat High Court
Ambalal vs Rekhaben on 12 April, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12773/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12773 of 2008
 

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


 

AMBALAL
MAHADEVMAL GURNANI - Petitioner(s)
 

Versus
 

REKHABEN
AMBALAL GURNANI - Respondent(s)
 

=========================================================
Appearance : 
M/S
THAKKAR ASSOC. for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 12/04/2010 

 

ORAL
ORDER

1. Respondent
party-in-person Rekhaben Ambalal Gurnani is present in the Court.
She is identified to be Rekhaben Ambalal Gurnani by learned Advocate
Ms. Vinita Vinayak. Party-in-person makes a statement before the
Court that she will withdraw the H.M.P.No. 159 of 2007 filed in the
Court of 5th Additional Senior Civil Judge & Judicial
Magistrate First Class, Gandhinagar within one week from today.

2. On
the statement being made, the learned Advocate for the petitioner
seeks permission to withdraw the petition. Permission is granted.
Petition is disposed of as withdrawn.

3. Initially,
an amount of Rs.1 lac was deposited by the present petitioner before
this Court. The learned Advocate for the petitioner requests that the
Registry be directed to return that amount to the petitioner.
Party-in-person Rekhaben Ambalal Gurnani has no objection if this
amount is returned to the petitioner.

Registry
is directed to return the amount to the petitioner by A/c. Payee
Cheque on or before 19th April, 2010.

[RAVI
R. TRIPATHI, J.]

jani

   

Top