Gujarat High Court High Court

Shivganga vs Goswami on 19 April, 2011

Gujarat High Court
Shivganga vs Goswami on 19 April, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4831/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4831 of 2011
 

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


 

SHIVGANGA
REALTY PVT LTD - THROUGH DIRECTOR - Petitioner(s)
 

Versus
 

GOSWAMI
ICHHABEN LAXMANPURI & 13 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
UNMESH SHUKLA for MR MANAV A MEHTA for Petitioner(s) : 1, 
None for
Respondent(s) : 1 -
14. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 19/04/2011 

 

 
ORAL
ORDER

Mr.

Mehta, learned counsel for the petitioner seeks permission to
withdraw this petition with a liberty to prefer an appeal before the
lower appellate Court. Permission is granted. The petition stands
disposed of as withdrawn.

It
is, however, observed that if an appeal is preferred by the
petitioner, the lower appellate Court is directed to dispose of the
same within a period of three months from the date of filing of the
appeal. It will be open for the petitioner to raise all the
contentions which are raised in this petition at appropriate stage.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top