CRA/9920/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL REVISION APPLICATION No. 99 of 2008 With CIVIL REVISION APPLICATION No. 100 of 2008 ========================================================= CHANDRAKANT HARGOVINDDAS SHAH AS AN HEIR OF - Applicant(s) Versus KADVIBEN KADVABHAI & 1 - Opponent(s) ========================================================= Appearance : MR AB GATESHANIYA for Applicant(s) : 1, None for Opponent(s) : 1, 1.2.1, 1.2.2,1.2.3 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 24/07/2008 ORAL ORDER
Heard
Mr. Satyen Raval for Mr. A.B. Gateshaniya, learned Advocate for the
applicants. At the end of argument, Mr. Raval states that the
petitions may be permitted to be withdrawn in order to approach the
learned Appellate Judge with a view to file an application for review
on the ground of non-consideration of additional evidence. Permission
granted. Petitions stand disposed of as withdrawn.
Before
parting it is required to be noted that Mr. Gateshaniya has tried to
avoid attending this court. However, looking to the fact that he is a
junior advocate, this court refrains to pass any adverse order
against him.
[K.S.
JHAVERI, J.]
ar