Gujarat High Court
Harmanbhai vs Himarbhai on 9 August, 2010
Gujarat High Court Case Information System
Print
FA/838/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 838 of 2010
With
FIRST
APPEAL No. 839 of 2010
=========================================================
HARMANBHAI
MOHANBHAI THAKOR - Appellant(s)
Versus
HIMARBHAI
BHULABHAI SODHA & 2 - Defendant(s)
=========================================================
Appearance :
MR
PARESH M DARJI for
Appellant(s) : 1,
None for Defendant(s) : 1,
MRPATHIKMACHARYA
for Defendant(s) : 2,
MR SUNIL B PARIKH for Defendant(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 09/08/2010
ORAL
ORDER
Learned
Advocate Mr. Darji for the appellants seeks permission to withdraw
these First Appeals. Permission is granted. First Appeals are
disposed of as withdrawn.
At
the request of the learned Advocate for the appellants, it is
clarified that withdrawal of these First Appeals will not prejudice
the right of the appellants to execute the award against the owner
and the driver.
(RAVI
R. TRIPATHI, J.)
jani
Top