Gujarat High Court High Court

Shri vs Jebunben on 10 February, 2010

Gujarat High Court
Shri vs Jebunben on 10 February, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1286/2010	 1/ 1	ORDER 
 
 

	

 


IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 


 


 


SPECIAL
CIVIL APPLICATION No. 1286 of 2010
 


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


SHRI
GULABKUNVARBA INFANT WELFARE ASSOCIATION - Petitioner(s)
 


Versus
 


JEBUNBEN
NATHUBHAI CHAUHAN - Respondent(s)
 

========================================= 
Appearance
: 
MR
HASIT H JOSHI for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 10/02/2010 

 

 
 
ORAL
ORDER

Shri
Hasit H. Joshi learned advocate for the petitioner seeks permission
to withdraw this petition with a view to take out appropriate remedy
as the order impugned is admittedly ex-parte order. Permission as
sought for is granted. Petition is disposed of as having been
withdrawn.

(S.

R. Brahmbhatt, J. )

sudhir

   

Top