Gujarat High Court High Court

Brindaben vs Kataria on 15 July, 2011

Gujarat High Court
Brindaben vs Kataria on 15 July, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1471/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1471 of 1995
 

With


 

FIRST
APPEAL No. 1472 of 1995
 

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


 

BRINDABEN
SURESHYCHANDRA PADH & 2 - Appellant(s)
 

Versus
 

KATARIA
TRANSPORT SERVICE & 2 - Defendant(s)
 

======================================
 
Appearance
: 
MS
MARIYA DALAL FOR MR YATIN SONI for Appellant(s) : 1 - 3. 
NOTICE
SERVED for Defendant(s) : 1, 
MR RAJNI H MEHTA for Defendant(s) :
2, 
SERVED BY RPAD - (N) for Defendant(s) :
3, 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

			Date
: 15/07/2011 

 

 
			COMMON
ORAL ORDER

Office
note shows that the learned advocate Mr. Yatin Soni has filed a note
dated 12.7.2011 for permitting him to withdraw his appearance on
behalf of the appellants in these matters.

Today,
the matter is listed for hearing. The party is present and under
instruction, the learned advocate Ms. Mariya Dal for learned advocate
Mr. Yatin Soni appearing on behalf of the appellants, seeks
permission to withdraw the Appeals.

Permission,
as prayed for, is granted. These Appeals are disposed of as
withdrawn. Notice is discharged. Office note is also disposed of.

(Z.K.SAIYED,J.)

ynvyas

   

Top