Gujarat High Court High Court

Babubhai vs Dayakorben on 8 September, 2010

Gujarat High Court
Babubhai vs Dayakorben on 8 September, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10756/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10756 of 2010
 

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

 

BABUBHAI
GOVINDBHAI & 3 - Petitioner(s)
 

Versus
 

DAYAKORBEN
WD/O MAGANLAL PARBHUBHAI & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRCHIRAGBPATEL
for
Petitioner(s) : 1 - 4. 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 08/09/2010 

 

ORAL
ORDER

1. Heard
Mr.Patel, learned advocate for the petitioners.

2. Mr.Patel,
learned advocate for the petitioners seeks permission to withdraw the
petition with a view to following appropriate procedure with regard
to the evidence pertaining to agreement to sell said to have been
entered into between the parties, particularly in view of the fact
that according to the petitioners, the original copy of the agreement
to sell is in police custody.

3. The
permission to withdraw the petition is granted. The petition stands
disposed of as withdrawn.

(K.M.

Thaker, J.)

rakesh/

   

Top