Gujarat High Court
Keshubhai vs Hansrajbhai on 30 August, 2010
Gujarat High Court Case Information System
Print
SCA/8841/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8841 of 2010
=========================================================
KESHUBHAI
BHURABHAI PATEL - Petitioner(s)
Versus
HANSRAJBHAI
DEVJIBHAI VAGHASIA & 2 - Respondent(s)
=========================================================
Appearance
:
MS
AMRITA AJMERA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 30/08/2010
ORAL
ORDER
1. The
learned advocate for the petitioner seeks to permission to withdraw
the petition with a view to taking out appropriate remedy in
accordance with law.
2. The
petition is disposed of as withdrawn.
(K.M.
THAKER, J.)
rakesh/
Top