Gujarat High Court
Himatsinh vs Jagatsinh on 27 December, 2010
Gujarat High Court Case Information System
Print
SCA/15978/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15978 of 2010
=========================================================
HIMATSINH
NANBHA DECEASED THROUGH LEGAL HEIRS & 2 - Petitioner(s)
Versus
JAGATSINH
SARDARSINH CHAUHAN - Respondent(s)
=========================================================
Appearance
:
MS
MAMTA R VYAS for
Petitioner(s) : 1 - 3.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 27/12/2010
ORAL
ORDER
The
remedy is available with petitioners to challenge the impugned order
by filing an appeal before the District Court concerned.
Therefore,
learned advocate Ms. Mamta Vyas appearing for petitioners seeks
permission to withdraw present petition.
Permission,
as prayed for, is granted. Accordingly, present petition is disposed
of as withdrawn with a liberty to petitioner to file an appeal before
the District Court concerned.
[M.D.
SHAH, J.]
#Dave
Top