Gujarat High Court
Civil Application No. 4726 Of 2002 vs Unknown on 2 August, 2010
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL APPLICATION No 4726 of 2002
in
FIRST APPEALNo 1687 of 1980
--------------------------------------------------------------
RABARI GOVIND KARSHAN
Versus
RABARI KARSHANBHAI ALABHAI SINCE DEC'D THR'GH HIS HEIRS
--------------------------------------------------------------
Appearance:
1. Civil Application No. 4726 of 2002
PARTY-IN-PERSON for Petitioner No. 1
.......... for Respondent No. 1-1/G,2-3
NOTICE UNSERVED for Respondent No. 1/H
SERVED BY RPAD - (N) for Respondent No. 1/I,1/K,1/M
NOTICE NOT RECD BACK for Respondent No. 1/J,1/L
--------------------------------------------------------------
CORAM : MR.JUSTICE A.M.KAPADIA
Date of Order: 25/11/2002
ORAL ORDER
Applicant, Rabari Govind Karsan, who is appearing as
party-in-person seeks leave to withdraw the application
for which the learned advocates appearing for the other
side have no objection. Hence, leave to withdraw the
application is granted. Leave to withdraw the
application is granted. The application stands rejected
as it is withdrawn. No order as to costs.
(A.M. Kapadia, J.)
—
(karan)