Gujarat High Court High Court

Hiraji vs G.D.Kanani on 15 September, 2010

Gujarat High Court
Hiraji vs G.D.Kanani on 15 September, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2426/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION  No. 2426 of 2010
 

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


 

HIRAJI
JELAJI BHAGORA - Applicant(s)
 

Versus
 

G.D.KANANI
AND OTEHRS - Respondents(s)
 

=========================================
Appearance : 
MR. V.M.DHOTRE
for Applicant
 

..................for
Respondents - 1 to 4 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 15/09/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Mr.

V.M.Dhotre, learend Advocate for the Applicant, upon instructions
received from the Applicant does not press this Application and
seeks leave to withdraw the Application.

Leave as
prayed for is granted. Application stands rejected as it is
withdrawn.

(A.M.Kapadia,J)

(J.C.Upadhyaya,J)

Jayanti*

   

Top