Gujarat High Court High Court

Savdasbhai vs Paschim on 25 August, 2010

Gujarat High Court
Savdasbhai vs Paschim on 25 August, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9428/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9428 of 2010
 

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

SAVDASBHAI
RAJSHIBHAI BHATU - Petitioner(s)
 

Versus
 

PASCHIM
GUJARAT VIJ CO LTD - Respondent(s)
 

========================================= 
Appearance
: 
MR PREMAL S
RACHH for
Petitioner(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 25/08/2010 

 

ORAL
ORDER

1. Shri
Mehul Shah, learned advocate appearing on behalf of the petitioner
has stated at the Bar that petitioner shall withdraw the application
for restoration of Regular Civil Suit No.25/2009 which has been
dismissed for non-prosecution, as petitioner does not propose to
proceed further with the aforesaid Regular Civil Suit No.25/2009.
Petitioner may act accordingly and withdraw the aforesaid application
on or before the next date of hearing.

2. Leave
to join Dadu Pola Dangar as party respondent No.2.

3. Notice
to newly added party,
returnable on 6th September 2010.
Direct service is permitted.

(M.R.

Shah, J.)

*menon

   

Top