Gujarat High Court High Court

Bhikhabhai vs Vishnubhai on 26 November, 2010

Gujarat High Court
Bhikhabhai vs Vishnubhai on 26 November, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/347/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 347 of 2010
 

With


 

CIVIL
APPLICATION No. 14124 of 2010
 

In
APPEAL FROM ORDER No. 347 of 2010
 

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

BHIKHABHAI
RAMANBHAI PATEL & 1 - Appellant(s)
 

Versus
 

VISHNUBHAI
M PATEL & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SP MAJMUDAR for
Appellant(s) : 1 - 2.MR PP MAJMUDAR for Appellant(s) : 1 - 2. 
None
for Respondent(s) : 1 - 2. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 26/11/2010 

 

ORAL
ORDER

Mr.Majmudar,
learned Advocate for the appellants seeks permission to withdraw
Appeal From Order with a view to approach the Court for filing reply,
if permissible and to file application under Order 39 Rule 4.
Permission is granted. Appeal from Order is disposed of as
withdrawn.

As
Appeal from Order is disposed of, Civil Application also stands
disposed of.

[M.D.Shah,
J.]

satish

   

Top