Gujarat High Court High Court

Gunabhai vs Jasubha on 28 February, 2011

Gujarat High Court
Gunabhai vs Jasubha on 28 February, 2011
Author: Jayant Patel,&Nbsp;Ms.Justice B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/362/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 362 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 27018 of 2007
 

=========================================================


 

GUNABHAI
DAHYABHAI BARAIYA - Applicant(s)
 

Versus
 

JASUBHA
RAJUBHA ZALA - PRESIDENT & 1 - Opponent(s)
 

=========================================================
Appearance : 
MR
RD RAVAL for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
NOTICE SERVED for
Opponent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE B.M.TRIVEDI
		
	

 

Date
: 28/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Ms.

P.C. Farnandis for Mr. Raval places on record the affidavit and
states that the grievance of the applicants/petitioners has been
satisfied and the amount has been paid. Mr. Y.J.Patel for respondent
nos. 1 and 2 confirms the said position.

She
states that in view of the above, the case of the petitioners would
not survive and she seeks permission to withdraw the application.

Permission
granted. Disposed of as withdrawn. Notice discharged. No order as to
costs.

(JAYANT
PATEL, J.)

(MS.B.M.TRIVEDI,
J.)

jani

   

Top