Gujarat High Court
Chanchalben vs Unknown on 31 March, 2010
Gujarat High Court Case Information System
Print
MCA/426/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 426 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13369 of 2009
=========================================================
CHANCHALBEN
BAKORBHAI DECEASED THROUGH HEIRS SUDHAKARBHAI & 1 - Applicant(s)
Versus
BOHARA
INTERNATIONAL STUDIO THROUGH PARTNER SUSHILKUMAR & 2 -
Opponent(s)
=========================================================
Appearance
:
MR
BM MANGUKIYA for
Applicant(s) : 1 - 2.MS BELA A PRAJAPATI for Applicant(s) : 1 -
2.
None for Opponent(s) : 1 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 31/03/2010
ORAL
ORDER
Mr.
B.M. Mangukiya, learned counsel for the applicants states that he may
be permitted to withdraw the application with liberty to file a fresh
one on the same cause of action.
Permission
to withdraw the application, with liberty, as above, is granted. The
application is disposed of, as withdrawn.
(Smt. Abhilasha Kumari, J.)
Safir*
Top