Gujarat High Court High Court

Allarakha vs Unknown on 11 February, 2010

Gujarat High Court
Allarakha vs Unknown on 11 February, 2010
Author: A.L.Dave,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/23/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 23 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 29683 of 2007
 

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


 

ALLARAKHA
PIRBHAI BHATTI - Applicant(s)
 

Versus
 

D
G ZALAVADIYA & 1 - Opponent(s)
 

========================================= 
Appearance
: 
MR YV SHAH
for Applicant(s) : 1, 
None
for Opponent(s) : 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

                              and
		
	
	 
		 
		 
			 

HONOURABLE
			MS. JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 11/02/2010 

 

 
ORAL
ORDER

(Per :

HONOURABLE MR. JUSTICE A.L.DAVE)

Learned
advocate for the applicant seeks permission to withdraw this
application as the cause does not survive.

Permission,
as prayed for, is granted. The application stands disposed of
accordingly.

(
A.L. Dave, J. )

(
Harsha Devani, J. )

hki

   

Top