Gujarat High Court High Court

Amulakhbhai vs Bhikhubhai on 10 November, 2008

Gujarat High Court
Amulakhbhai vs Bhikhubhai on 10 November, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/135/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 135 of 2007
 

With


 

CIVIL
APPLICATION No. 5410 of 2007
 

In


 

APPEAL
FROM ORDER No. 135 of 2007
 

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


 

AMULAKHBHAI
RAVJIBHAI PATEL & 1 - Appellant(s)
 

Versus
 

BHIKHUBHAI
CHHAGANBHAI PATEL & 11 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
BA SURTI for Appellant(s) : 1 - 2. 
None for Respondent(s) : 1 -
12. 
===================================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 10/11/2008 

 

 
ORAL
ORDER

Shri
Kunal Shah, learned advocate for Shri B.A. Surati, learned advocate
for the appellants seeks permission to withdraw the present appeal
from order. Permission is accordingly granted. Appeal from order is
dismissed as not pressed.

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

(M.R.SHAH,
J.)

kaushik

   

Top