Gujarat High Court Case Information System
Print
AO/317/2010 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 317 of 2010
With
CIVIL
APPLICATION No. 12133 of 2010
In
APPEAL
FROM ORDER No. 317 of
2010
=================================================
BHARABHAI
UKABHAI BHARWAD - Appellant(s)
Versus
RAMESHBHAI
ISHWARBHAI PATEL HEIR OF PATEL ISHWARBHAI PATEL & 6 -
Respondent(s)
=================================================
Appearance
:
MR
AJ PATEL for Appellant(s) : 1,
None for Respondent(s) : 1 -
7.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 12/10/2010
ORAL ORDER
ORDER
IN APPEAL FROM ORDER
Mr. Jayesh
Patel, learned advocate, for Mr. A.J.Patel, learned advocate for the
appellant, has submitted that he has received instructions from his
client (i.e. the appellant) to withdraw the appeal. He has produced a
communication dated 12.10.2010 addressed by the appellant to the
learned advocate Mr. A.J.Patel requesting, in writing, to withdraw
the appeal. He has identified the signature of the appellant. In view
of the said instruction, he has sought permission to withdraw the
appeal. Request as prayed for is granted. The appeal stands disposed
of as withdrawn.
ORDER
IN CIVIL APPLICATION
In view of the
order passed in the Appeal from Order, any separate order is not
required in the Civil Application. The Civil Application, therefore,
stands disposed of.
[K.M.Thaker,
J.]
kdc
Top