Gujarat High Court
Aaisa vs Hasanbhai on 18 January, 2011
Gujarat High Court Case Information System
Print
SCA/14408/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14408 of 2010
With
SPECIAL
CIVIL APPLICATION No. 13905 of 2010
=========================================================
AAISA
MAMAD SINCE DECD. TRHO'HEIR ALI MAMAD ADAMBHAI METAR - Petitioner(s)
Versus
HASANBHAI
MAMADBHAI & 8 - Respondent(s)
=========================================================
Appearance
:
MRS
MAUNA M BHATT for
Petitioner(s) : 1,
MR RC KAKKAD for Respondent(s) : 1,
None for
Respondent(s) : 2 -
9.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/01/2011
ORAL
ORDER
In
view of the written instructions received from the petitioner vide
communication dated 18.01.2011, Mrs. Bhatt, seeks permission to
withdraw both the petitions. Permission is granted. Both the
petitions stand disposed of as withdrawn. Notice is discharged.
Interim relief, if any, stands vacated.
(K.S.
JHAVERI, J.)
Divya//
Top