Gujarat High Court High Court

Badi vs Unknown on 29 April, 2010

Gujarat High Court
Badi vs Unknown on 29 April, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/1135/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 1135 of 2001
 

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

 

BADI
ALIBHAI HASAN - Applicant(s)
 

Versus
 

MAMADBHAI
GAJIBHAI - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL S SHAH for
Applicant(s) : 1,                                       MR SURESH M
SHAH for Applicant(s) : 1, 
M/S THAKKAR ASSOC. for Opponent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 29/04/2010 

 

ORAL
ORDER

Heard
learned counsel for the applicant, Mr.S.M.Shah and Mr.Dipak Thakkar
for M/s Thakkar Associates for the opponent.

Learned
counsel for the applicant seeks permission to withdraw this
application. Permission is granted as prayed for. Rule is discharged.
Interim relief granted earlier by this Court is directed to continue
till final disposal of Execution Application No.48 of 1999 in Regular
Civil Suit No.149 of 1991 before the court below. It is clarified
that the executing Court will decide the above execution application
on its own merits and in accordance with law without being influenced
by this order.

(M.D.SHAH,J.)

radhan

   

Top