Gujarat High Court
Chamanlal vs Dr.Iqbal on 27 December, 2010
Gujarat High Court Case Information System
Print
SCA/9867/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9867 of 2010
=========================================================
CHAMANLAL
MEHTA COMPANY PVT LTD - Petitioner(s)
Versus
DR.IQBAL
REHMATULLAKHAN HAKIM & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AMAR N BHATT for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 27/12/2010
ORAL
ORDER
Learned
advocate Mr. Amar N. Bhatt for petitioner seeks permissions to
withdraw present petition in view of the fact that during pending of
the suit, plaintiff was died and legal heirs and representatives of
plaintiff were not brought on record in the suit proceedings till
date.
Permission,
as prayed for, is granted with a liberty to file fresh petition if
legal heirs and representatives of plaintiff will be brought on
record before trial Court.
Accordingly,
present petition is disposed of as withdrawn.
[M.D.
SHAH, J.]
#Dave
Top