Gujarat High Court
Pareshbhai vs Ilaben on 16 September, 2010
Gujarat High Court Case Information System
Print
SCA/11178/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11178 of 2010
=========================================================
PARESHBHAI
SHANKARLALBHAI KANAKHARA - Petitioner(s)
Versus
ILABEN
HARISHBHAI NANDA - Respondent(s)
=========================================================
Appearance
:
MR
PRANAV M RAVAL for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 16/09/2010
ORAL
ORDER
1. Mr.Pranav
M. Raval, learned advocate for the petitioner, after making
submission with regard to the order placed on record of present
petition, submitted that it may be necessary to present composite
petition raising all contentions and stating all facts which have not
been done in present petition. He, therefore, seeks permission to
withdraw the petition at this stage.
2. Permission
to withdraw the petition is granted. The petition is disposed of as
withdrawn.
(K.M.
Thaker, J.)
rakesh/
Top