Gujarat High Court
Kamrunisa vs Usmanmiyan on 16 September, 2010
Gujarat High Court Case Information System
Print
AO/166/2010 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 166 of 2010
With
CIVIL
APPLICATION No. 6044 of 2010
In
APPEAL FROM ORDER No. 166 of
2010
=========================================================
KAMRUNISA
AIYUBMIYAN SHEKH - Appellant(s)
Versus
USMANMIYAN
GULAMMIYAN SHEKH - Respondent(s)
=========================================================
Appearance :
MS
ARCHANA P PATEL for
Appellant(s) : 1,
MR IQBAL M MALIK for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 16/09/2010
ORAL ORDER
ORDER
IN APPEAL
Ms.
Archana Patel, learned advocate for the appellant, has submitted on
instructions that the appellant seeks permission to withdraw this
appeal at this stage with a view to making appropriate application
before the trial Court. Permission to withdraw the appeal is granted.
The appeal stands disposed of as withdrawn. Ad-interim relief, if
any, granted earlier, stands vacated forthwith.
ORDER
IN CIVIL APPLICATION
In
view of the above order passed in the appeal, the Civil Application
does not survive. Hence, the Civil Application stands disposed of.
[K.M.Thaker,
J.]
kdc
Top