Gujarat High Court
Hirabhai vs Haribhai on 15 February, 2010
Gujarat High Court Case Information System
Print
SCA/19266/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 19266 of 2005
=========================================================
HIRABHAI
BIJALBHAI SOLANKI - Petitioner(s)
Versus
HARIBHAI
BHAGWANBHAI PATEL & 4 - Respondent(s)
=========================================================
Appearance :
MR
MB GANDHI for
Petitioner(s) : 1,MR CHINMAY M GANDHI for Petitioner(s) : 1,
RULE
SERVED BY DS for Respondent(s) : 1 - 4.
MR AB VYAS for
Respondent(s) : 1,
MR JK SHAH AGP for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/02/2010
ORAL
ORDER
Mr.
M.B. Gandhi, learned counsel for the petitioner, states that since
the scheme of the Trust has been sanctioned, he does not press this
petition. In view of the said statement made by Mr. Gandhi, the
petition stands disposed of as not pressed. Rule is discharged.
Interim relief, if any, stands vacated.
[K.S.JHAVERI,
J.]
Pravin/*
Top