Gujarat High Court
Gangaben vs Karansinh on 6 July, 2011
Gujarat High Court Case Information System
Print
CA/12184/2010 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 12184 of 2010
In
MISC.CIVIL
APPLICATION No. 3013 of 2009
In
MISC.CIVIL
APPLICATION No. 1527 of
2008
=================================================
GANGABEN
WD/O KALYANBHAI PUNJABHAI THRO LEGAL HEIRS & 4 - Petitioner(s)
Versus
KARANSINH
N MANDAVAT & 10 - Respondent(s)
=================================================
Appearance :
MR
PF MAKWANA for Petitioner(s) : 1 - 5.HL PATEL ADVOCATES for
Petitioner(s) : 1 - 5.
MR BS PATEL for Respondent(s) : 1 - 2,
5,
None for Respondent(s) : 3 - 4,6 -
11.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 06/07/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Mr.
Makwana, learned counsel appearing on behalf of the petitioners,
submits that the petitioners want to delete the respondent Nos.6 to
11 of Misc. Civil Application No.3013 of 2009 and therefore, the
petitioners do not want to press this application.
The
Civil Application is, accordingly, disposed of.
[S.J.
MUKHOPADHAYA, CJ.]
[K.M.THAKER,
J.]
kdc
Top