Gujarat High Court
Savitriben vs Harshwardhan on 14 July, 2011
Gujarat High Court Case Information System
Print
SA/123/1997 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 123 of 1997
=========================================================
SAVITRIBEN
MAYARAMBHAI THAKKAR & 1 - Appellant(s)
Versus
HARSHWARDHAN
DAHYALAL PANDYA & 1 - Defendant(s)
=========================================================
Appearance
:
MS
ARCHANA R ACHARYA for
Appellant(s) : 1 - 2.
MR ASHISH M DAGLI for Defendant(s) :
1,
NOTICE SERVED for Defendant(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/07/2011
ORAL
ORDER
Ms.Archana
Acharya, learned advocate for the appellants, seeks permission of
this Court to withdraw present appeal at this stage with liberty to
approach the trial Court, since according to her there is no threat
to dispossess the appellants.
Permission
as prayed for is granted. The present appeal stands disposed of as
withdrawn with liberty to approach the trial Court. No order as to
costs.
(K.S.
Jhaveri, J)
Aakar
Top