Gujarat High Court High Court

Budhaji vs Mohanji on 21 January, 2011

Gujarat High Court
Budhaji vs Mohanji on 21 January, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16780/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16780 of 2010
 

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

 

BUDHAJI
ATAJI DABHI - Petitioner(s)
 

Versus
 

MOHANJI
MANGALJI PARMAR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS.P
J.JOSHI for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 3, 
MS JIRGA
JHAVERI, AGP  for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 21/01/2011 

 

ORAL ORDER

Having
heard the learned advocate for the petitioner, Ms.P.J.Joshi, and
having regard to the facts and circumstances of the case, RTS Case
No.9 of 2008 pending before the Mamlatdar, Kathlal, is directed to
be decided in accordance with law without being influenced by this
order as early as possible preferably within three months from the
date of receipt of copy of this order. The petitioner is at liberty
to take all the contentions raised in this petition there before the
Mamlatdar.

In
view of the above direction and observation, learned advocate,
Ms.P.J.Joshi, seeks permission to withdraw this petition.

Permission
granted. This petition stands disposed of as withdrawn.

(M.D.SHAH,J.)

radhan

   

Top