Gujarat High Court High Court

Bochasanvasi vs Mrudulaben on 2 September, 2008

Gujarat High Court
Bochasanvasi vs Mrudulaben on 2 September, 2008
Bench: M.R. Shah
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/5182/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5182 of 2008
 

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

 

BOCHASANVASI
AKSHAR PURSHOTTAMSWAMINARAYAN SANSTHA - Petitioner(s)
 

Versus
 

MRUDULABEN
BHAICHAND MEHTA HEIRS OF DECEASED BHAICHAND - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
VD NANAVATI for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1, 
MR DC
SEJPAL for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 02/09/2008 

 

 
 
ORAL
ORDER

Mrs.V.D.Nanavati,
learned advocate for the petitioner seeks permission to withdraw the
present Special Civil Application. The permission is accordingly
granted. Accordingly, this petition is disposed of as withdrawn.

Rule
is discharged.

[M.R.SHAH,J.]

bddave