Gujarat High Court High Court

Bhupatsinh vs Jeevanji on 17 August, 2010

Gujarat High Court
Bhupatsinh vs Jeevanji on 17 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1187/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1187 of 2010
 

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


 

BHUPATSINH
ANARSINH DARBAR(THAKORE) & 1 - Appellant(s)
 

Versus
 

JEEVANJI
A THAKORE & 1 - Defendant(s)
 

=========================================================
Appearance : 
MR.S.M.GOHIL
for Appellant(s) : 1 -
2. 
None for Defendant(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 17/08/2010 

 

ORAL
ORDER

After
the matter was heard at length and an order was passed calling upon
the learned Advocate for the appellants to show cause as to why the
amount of compensation awarded by the Tribunal be not reduced, the
learned Advocate communicated the order by letter dated 06.08.2010,
in reply to which the appellant instructed the learned Advocate by
letter dated 11.08.2010 to withdraw the First Appeal.

The
xerox copies of both the letters are placed on record. The learned
Advocate for the appellant, therefore, seeks permission to withdraw
the First Appeal.

Permission
is granted. First Appeal is disposed of as withdrawn.

(RAVI
R. TRIPATHI, J.)

jani

   

Top