Gujarat High Court
Bochasanvasi vs Mrudulaben on 2 September, 2008
Bench: M.R. Shah
SCA/5182/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 5182 of 2008 ========================================================= BOCHASANVASI AKSHAR PURSHOTTAMSWAMINARAYAN SANSTHA - Petitioner(s) Versus MRUDULABEN BHAICHAND MEHTA HEIRS OF DECEASED BHAICHAND - Respondent(s) ========================================================= Appearance : MRS VD NANAVATI for Petitioner(s) : 1, NOTICE SERVED for Respondent(s) : 1, MR DC SEJPAL for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE M.R. SHAH Date : 02/09/2008 ORAL ORDER
Mrs.V.D.Nanavati,
learned advocate for the petitioner seeks permission to withdraw the
present Special Civil Application. The permission is accordingly
granted. Accordingly, this petition is disposed of as withdrawn.
Rule
is discharged.
[M.R.SHAH,J.]
bddave