Gujarat High Court
Ahmedabad vs Jayantilal on 13 December, 2010
Gujarat High Court Case Information System
Print
FA/351/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 351 of 2003
With
CIVIL
APPLICATION No. 957 of 2003
=========================================================
AHMEDABAD
MUNICIPAL CORP. - Appellant(s)
Versus
JAYANTILAL
DAHYABHAI THAKKAR - Defendant(s)
=========================================================
Appearance
:
MS
JIRGA D JHAVERI for
Appellant(s) : 1,
NOTICE SERVED for Defendant(s) : 1,
MR
NISHITH P THAKKAR for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANIL R. DAVE
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 08/02/2007
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE ANIL R. DAVE)
Learned
advocate Ms Jirga Jhaveri appearing for the appellant has submitted,
in pursuance of instructions received by her, that as valuation of
the property, which is subject matter of the appeal, is less than Rs.
10,000/-, she would like to withdraw the appeal.
Permission
for withdrawal of the appeal is granted. The appeal stands disposed
of as withdrawn.
Civil
Application No. 957/2003
In
view of disposal of the appeal, the Civil Application does not
survive and it is, therefore, disposed of accordingly.
(ANIL
R. DAVE, J.) (HARSHA DEVANI, J.)
siji
Top