Gujarat High Court
Chanchalben vs Unknown on 8 April, 2010
Gujarat High Court Case Information System
Print
MCA/739/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 739 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
: 08/04/2010
ORAL ORDER
Ms.
Bela A. Prajapati, learned counsel for the applicants prays that she
may be permitted to withdraw the application, as there is a technical
defect therein which has occurred due to inadvertent error, with
liberty to file a fresh one.
Permission
to withdraw the application, with liberty reserved, as above, is
granted. The application is disposed of, as withdrawn.
(Smt. Abhilasha Kumari, J.)
Safir*
Top