Gujarat High Court
Prajapati vs Prabhaben on 8 September, 2011
Gujarat High Court Case Information System
Print
SCA/13500/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13500 of 2011
=========================================================
PRAJAPATI
JIVAN SUDHARAK MANDAL & 2 - Petitioner(s)
Versus
PRABHABEN
NARANBHAI GORVADIYA & 10 - Respondent(s)
=========================================================
Appearance
:
MR
BD KARIA FOR BHARGAV KARIA & ASSO
for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 08/09/2011
ORAL ORDER
Mr.B.D.Karia,
learned advocate for Bhargav Karia & Associates, learned counsel
for the petitioner states that he may be permitted to withdraw the
petition, with a view to approaching the concerned Court with a
request for expediting the proceedings.
Permission
to withdraw the petition, is granted.
The
petition is disposed of, as withdrawn.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top