Gujarat High Court High Court

Himatsinh vs Jagatsinh on 27 December, 2010

Gujarat High Court
Himatsinh vs Jagatsinh on 27 December, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15978/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15978 of 2010
 

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

 

HIMATSINH
NANBHA DECEASED THROUGH LEGAL HEIRS & 2 - Petitioner(s)
 

Versus
 

JAGATSINH
SARDARSINH CHAUHAN - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MAMTA R VYAS for
Petitioner(s) : 1 - 3. 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 27/12/2010 

 

ORAL
ORDER

The
remedy is available with petitioners to challenge the impugned order
by filing an appeal before the District Court concerned.

Therefore,
learned advocate Ms. Mamta Vyas appearing for petitioners seeks
permission to withdraw present petition.

Permission,
as prayed for, is granted. Accordingly, present petition is disposed
of as withdrawn with a liberty to petitioner to file an appeal before
the District Court concerned.

[M.D.

SHAH, J.]

#Dave

   

Top