Gujarat High Court High Court

=========================================Appearance vs Mr on 2 February, 2010

Gujarat High Court
=========================================Appearance vs Mr on 2 February, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/729/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 729 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 1790 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 12891 of 2004
 

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

ROHIT
MULJI MAGANBHAI AND OTHERS 

 

Versus
 

DESAI
KALABHAI KHENGARBHAI AND OTHERS 

 

=========================================Appearance
: 
MR YN OZA,
Senior Counsel with MS SRUSHTI A THULA
for the Applicants 

 

MR
PRANAV TRIVEDI, ASSTT GOVT. PLEADER for Respondent -State
 

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

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 02/02/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

31
Applicants have moved the present application, stating that they are
not desirous of continuing with the main appeal as appellants. They
want to withdraw from the appeal on their application and at their
risks.

This
Court permits them to withdraw from the appeal, being Letters Patent
Appeal No.1790 of 2009. Their appeal is accordingly disposed of,
keeping the appeal of other appellants pending.

The
application is disposed of accordingly.

(BHAGWATI
PRASAD, J.) (BANKIM N.MEHTA, J.)

omkar

   

Top