Gujarat High Court
Dhansukhbhai vs Ballubhai on 20 January, 2010
Gujarat High Court Case Information System
Print
SCA
ST/11679/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
STAMP
NUMBER (SPL.C.A.) No. 11679 of 2009
=========================================================
DHANSUKHBHAI
DHANJIBHAI PATEL - Petitioner(s)
Versus
BALLUBHAI
J PATEL & 3 - Respondent(s)
=========================================================
Appearance
:
MR
KI KAZI
for
MR MAYUR H MALKAN for Petitioner
None for Respondent(s) : 1,3 -
4.
GOVERNMENT PLEADER for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR. JUSTICE K.M.THAKER 20th January 2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Learned advocate Mr. Kazi appears for the petitioner. He says that
the petition has become infructuous. He, therefore, seeks leave to
withdraw this petition. Leave is granted. Petition is disposed of as
withdrawn.
{Ms.
R.M Doshit, J.}
{K.M
Thaker, J.}
Prakash*
Top