Gujarat High Court
Dharmeshkumar vs Ghanshyamdas on 30 July, 2010
Gujarat High Court Case Information System
Print
SCA/3057/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3057 of 2009
======================================
DHARMESHKUMAR
CHANDULAL PUROHIT - Petitioner(s)
Versus
GHANSHYAMDAS
BACHAMAL & 18 - Respondent(s)
======================================
Appearance :
MR
MUKESH A PATEL for Petitioner
Mr.
J.R. Nanavati Senior Advocate with MR SUNIL B PARIKH for
Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) : 2 -
19.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 30/07/2010
ORAL
ORDER
Learned
counsel for the petitioner seeks permission to withdraw this petition
with liberty to pursue the proceeding of Special Civil Suit No.86 of
2008 pending in the Court of the learned Civil Judge [S.D], Ahmedabad
[Rural]. Permission to withdraw the petition with the liberty to
pursue the suit and to raise all available contentions, is granted.
This petition stands disposed of as withdrawn. Notice is discharged
with no order as to costs. The interim relief stands vacated.
The trial court is directed to decide the suit in accordance with law
without being influenced by the order passed by this Court.
(ANANT
S. DAVE, J.)
(swamy)
Top