Gujarat High Court
Jayantibhai vs Ajitsing on 8 August, 2011
Gujarat High Court Case Information System
Print
CA/8309/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 8309 of 2011
In
SPECIAL
CIVIL APPLICATION No. 13763 of 2009
With
CIVIL
APPLICATION No. 8310 of 2011
In
SPECIAL
CIVIL APPLICATION No. 13753 of 2009
=========================================================
JAYANTIBHAI
NANJIBHAI PATEL & 2 - Applicants
Versus
AJITSING
UMEDSING JADEJA & 22 - Respondents
=========================================================
Appearance :
MR
NIKHIL S KARIEL for
Applicants : 1 - 3.
MR BD DATTA for Respondent: 1,
MS MINI NAIR
AGP for Respondents : 2,
None for Respondents : 3 - 5, 5.2.1,
5.2.2, 5.2.3, 5.2.4,5.2.5 - 20,22 - 23.
- for Respondents : 0.0.0
- for Respondents : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 08/08/2011
COMMON
ORAL ORDER
Shri
Nikhil Kariel, learned advocate appearing for the applicants in both
the Civil Applications seeks permission to withdraw these Civil
Applications with a view to take out appropriate proceedings
including filing substantial petitions, if required. Permission as
sought for is granted. Civil Applications are disposed of as
withdrawn. No costs.
Registry
is directed to keep copy of this order in Civil Application No. 8310
of 2011.
(S.R.BRAHMBHATT,
J.)
pallav
Top