Gujarat High Court
Gunatitanand vs Upendrabhai on 23 October, 2008
Gujarat High Court Case Information System
Print
FA/28/0308 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2803 of 2008
With
CIVIL
APPLICATION No. 7303 of 2008
=========================================================
GUNATITANAND
OWNERS ASSOCIATION THRO' GHANSHYAM I PATEL - Appellant(s)
Versus
UPENDRABHAI
PURSHOTAMDAS PATEL & 4 - Defendant(s)
=========================================================
Appearance
: MR PRAKASH K JANI for
Appellant(s) : 1,
MR NEHAL R JOSHI for Defendant(s) : 1 -
4.
DELETED for Defendant(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 23/10/2008
ORAL
ORDER
IN FIRST APPEAL
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Learned
Counsel Mr. P.K. Jani, under the instruction from his client, seeks
permission to withdraw this Appeal unconditionally. Mr. Nehal Joshi
and Mr. Nanavati appearing for the respective respondents have no
objection. Permission to withdraw this Appeal is granted. This Appeal
is disposed of as withdrawn. No order as to costs.
ORDER
IN CIVIL APPLICATION
As
the main Appeal is disposed of, Civil Application for stay will not
survive. Accordingly, the same is also disposed of.
(R.P.DHOLAKIA,J.)
(Z.K.SAIYED,
J.)
sas
Top