Gujarat High Court High Court

Minaben vs Taraben on 28 October, 2010

Gujarat High Court
Minaben vs Taraben on 28 October, 2010
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9581/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9581 of 2010
 

In


 

CIVIL
REVISION APPLICATION (STAMP NO.) No. 95 of 2010
 

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


 

MINABEN
MUKESHBHAI MEHTA & 2 - Petitioner(s)
 

Versus
 

TARABEN
RATIBHAI PUNATAR & 27 - Respondent(s)
 

========================================= 
Appearance
: 
MR DIVYESH
A JOSHI for
Petitioner(s) : 1 - 3. 
RULE UNSERVED for Respondent(s) : 1 - 10,
14,18 - 22,24 - 25, 28, 
RULE NOT RECD BACK for Respondent(s) : 11
- 13, 13.2.2, 13.2.3, 13.2.4, 23, 
None for Respondent(s) :
13, 
UNSERVED-EXPIRED (R) for Respondent(s) : 15, 
Bhaskar P.
TANNA ASSOCIATES for Respondent(s) : 16 - 17, 26, 
- for
Respondent(s) : 0.0.0  
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 28/10/2010 

 

 
 
ORAL
ORDER

Learned
advocate Mr Joshi for the applicant under instructions does not
press this application and seeks permission to withdraw the same.
Hence, the application stands disposed of as withdrawn. Rule is
discharged.

In
view of the fact that the delay condonation application stands
withdrawn the substantive proceedings being Civil Revision
Application St.No. 95 of 2010 also stands disposed of.

(B.N.

Mehta,J.)

mary//

   

Top