Gujarat High Court
Jyoti vs Unknown on 8 July, 2010
Gujarat High Court Case Information System
Print
CRA/147/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 147 of 2004
=========================================================
JYOTI
PRAKASH GAJWANI - Applicant(s)
Versus
PRAKASH
U GAJWANI - Opponent(s)
=========================================================
Appearance
:
MR
MEHUL S SHAH for
Applicant(s) : 1,MR SURESH M SHAH for Applicant(s) : 1,
MR HR
PRAJAPATI for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 08/07/2010
ORAL
ORDER
Mr.
Mehul Shah, learned advocate for the petitioner seeks permission to
withdraw the Civil Revision Application as the Civil Revision
Application has become infructuous. Permission, as prayed for, is
granted. The Civil Revision Application stands disposed of as having
become infructuous. Rule is discharged with no order as to costs.
Interim relief, if any, stands vacated.
[H.B.
ANTANI, J.]
pirzada/-
Top