Gujarat High Court High Court

Parkland vs Kashiben on 15 November, 2011

Gujarat High Court
Parkland vs Kashiben on 15 November, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2415/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2415 of 2009
 

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

PARKLAND
CO OPERATIVE HOUSING SOCIETY LIMITED - Petitioner
 

Versus
 

KASHIBEN
PARSHOTTAMBHAI PATEL THRO. LEGAL HEIRS - Respondent
 

======================================Appearance
: 
MR MK VAKHARIA for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5, 1.2.6,1.2.7  
- for Respondent(s) :
1.2.8,1.2.9  
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 01/05/2009 

 

 
ORAL
ORDER

1. Having
realized that against the impugned order dated 18th
October,2008 passed by learned 2nd Additional Senior Civil
Judge, Gandhinagar below application Exh-5 in Special Civil Suit
No.86 of 2008, Appeal from Order is maintainable, Mr.Vakharia,
learned advocate appearing on behalf of the petitioner seeks
permission to withdraw the present Special Civil Application with a
liberty to file Appeal from Order along with Civil Applications for
condonation of delay and/or interim relief, therein.

2. Permission
is accordingly granted. The present Special Civil Application is
dismissed as withdrawn with above liberty. As and when such Appeal
from Order along with Civil Application for condonation of delay is
filed, the same shall be decided in accordance with law and
considering the fact that the applicant was prosecuting the present
proceedings.

[M.R.SHAH,J]

*dipti

   

Top