Gujarat High Court
Dhansukhbhai vs Mohan on 20 January, 2010
Gujarat High Court Case Information System
Print
LPA/79/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 79 of 2010
In
SPECIAL
CIVIL APPLICATION No. 12030 of 2009
With
CIVIL
APPLICATION No. 233 of 2010
In
LETTERS PATENT APPEAL No. 79 of 2010
=========================================
DHANSUKHBHAI
NAGARBHAI AHIR - Appellant(s)
Versus
MOHAN
MORARBHAI AHIR & 11 - Respondent(s)
=========================================
Appearance
:
MS
PREETI S PARMAR for Appellant(s) : 1,MR SV PARMAR for Appellant(s) :
1,
None for Respondent(s) : 1 - 8,10 - 12.
- for Respondent(s)
: 9,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 20/01/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
After
some arguments when the Court was not inclined to interfere with the
order dated 16.12.2009, learned counsel for the appellant sought for
and is allowed to withdraw the appeal to move necessary application
before the learned Single Judge to seek clarification. Appeal is
accordingly dismissed as withdrawn. Consequently, Civil Application
stands disposed of.
(S.J.Mukhopadhaya,
C.J.)
(Anant
S. Dave, J.)
*/Mohandas
Top