Gujarat High Court High Court

Ali vs Mehul on 11 November, 2008

Gujarat High Court
Ali vs Mehul on 11 November, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/55/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 55 of 2008
 

With


 

CIVIL
APPLICATION No. 2224 of 2008
 

In


 

APPEAL
FROM ORDER No. 55 of 2008
 

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


 

ALI
NOORMOHAMMED DINATH - Appellant(s)
 

Versus
 

MEHUL
AJITBHAI PITHAWALA & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
AMIT V THAKKAR for Appellant(s) : 1, 
None for
Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 11/11/2008 

 

 
ORAL
ORDER

Shri
R.S. Sanjanwala, learned advocate with Shri Amit Thakkar, learned
advocate for the appellants seeks permission to withdraw the present
appeal from order as the appellant -defendant No.1 proposes to submit
an appropriate application before the learned trial Court for
additional evidence and to request the learned trial Court for
vacating the interim injunction granted earlier on the basis of the
subsequent development. Without expressing any opinion on merits with
respect to the same and even without expressing any opinion with
respect to the maintainability of such application, permission is
granted accordingly. Appeal from order is dismissed as withdrawn.

In
view of the dismissal of the appeal from order, no order in Civil
Application.

(M.R.SHAH,
J.)

kaushik

   

Top