Gujarat High Court
Vaibhav vs Sukhdevsing on 31 March, 2011
Gujarat High Court Case Information System
Print
FA/1024/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1024 of 2011
=========================================================
VAIBHAV
VISHNUBHAI PATEL, HEIRS OF DECEASED VISHNUBHAI PATEL & 1 -
Appellant(s)
Versus
SUKHDEVSING
BHAJANSINH & 4 - Defendant(s)
=========================================================
Appearance
:
MR
MEHUL SHARAD SHAH for
Appellant(s) : 1 - 2.
None for Defendant(s) : 1 - 2,4 - 5.
MR
MAULIK J SHELAT for Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 31/03/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
This matter was heard on
21.3.2011 and the Court was not convinced about the matter. Mr. Shah,
today, argued for about 30 minutes and when the Court was not
convinced on the aspect, we would have rejected the matter with heavy
cost. However, at this stage, Mr. Shah states that he is not desirous
to invite the order and seeks permission for withdrawal of appeal.
Hence, permission granted and the First Appeal is rejected as
withdrawn.
[JAYANT PATEL, J.]
[H.B. ANTANI, J.]
pirzada/-
Top