Gujarat High Court Case Information System
Print
FA/1187/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1187 of 2010
=========================================================
BHUPATSINH
ANARSINH DARBAR(THAKORE) & 1 - Appellant(s)
Versus
JEEVANJI
A THAKORE & 1 - Defendant(s)
=========================================================
Appearance :
MR.S.M.GOHIL
for Appellant(s) : 1 -
2.
None for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 17/08/2010
ORAL
ORDER
After
the matter was heard at length and an order was passed calling upon
the learned Advocate for the appellants to show cause as to why the
amount of compensation awarded by the Tribunal be not reduced, the
learned Advocate communicated the order by letter dated 06.08.2010,
in reply to which the appellant instructed the learned Advocate by
letter dated 11.08.2010 to withdraw the First Appeal.
The
xerox copies of both the letters are placed on record. The learned
Advocate for the appellant, therefore, seeks permission to withdraw
the First Appeal.
Permission
is granted. First Appeal is disposed of as withdrawn.
(RAVI
R. TRIPATHI, J.)
jani
Top