Gujarat High Court High Court

Bhavnagar vs Unknown on 30 April, 2010

Gujarat High Court
Bhavnagar vs Unknown on 30 April, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/1025/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 1025 of 2001
 

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

 

BHAVNAGAR
MUNICIPAL CORPORATION - Applicant(s)
 

Versus
 

JYOTSNABEN
KHANTILAL VORA & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
HS MUNSHAW for
Applicant(s) : 1, 
MR RA SEJPAL for Opponent(s) : 1 - 2. 
RULE
SERVED for Opponent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 30/04/2010 

 

ORAL
ORDER

In
pursuance of amendment in the Civil Procedure Code, 1908, this
revision is not tenable and hence, learned counsel for the applicant
seeks permission to withdraw this revision with a liberty to file
appropriate application before the appropriate Court. Permission is
granted as prayed for with a liberty to file appropriate application
before the appropriate Court. The delay, if any, in filing the said
application may not come in the way of the applicant. Rule is
discharged. Interim relief granted earlier is directed to continue
till 18th June, 2010.

(M.D.SHAH,J.)

radhan

   

Top