Gujarat High Court
Vinubhai vs Ranchhod on 14 July, 2008
Gujarat High Court Case Information System
Print
SCA/8778/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8778 of 2008
=========================================================
VINUBHAI
NARSIBHAI KARKAR & 1 - Petitioner(s)
Versus
RANCHHOD
RAMJIBHAI PANSURIA & 3 - Respondent(s)
=========================================================
Appearance
:
MR
CHETAN P PANDYA for
Petitioner(s) : 1 - 2.MR PRANAV M RAVAL for Petitioner(s) : 1 -
2.
None for Respondent(s) : 1 - 3.
MR HUKUM SINGH ASST
GOVERNMENT PLEADER for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/07/2008
ORAL
ORDER
Learned
advocate for the petitioner does not press this petition to avail an
alternate remedy of Civil litigation. He, therefore, seeks permission
to withdraw the present petition.
Permission,
as sought for, is granted.
Petition
is disposed of as withdrawn.
I
have not expressed any opinion on the merits, demerits of rival
contentions of the parties. Such civil litigation shall be decided in
accordance with law on its merits.
(
Akil Kureshi, J. )
kailash
Top