Gujarat High Court High Court

Lalabhai vs Citibank on 15 April, 2010

Gujarat High Court
Lalabhai vs Citibank on 15 April, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2296/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2296 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 1064 of 2009
 

With


 

CIVIL
APPLICATION No. 12426 of 2009
 

In
LETTERS PATENT APPEAL No. 2296 of 2009
 

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


 

LALABHAI
MAFATBHAI RAJPUT & 1 - Appellant(s)
 

Versus
 

CITIBANK
N A & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
RJ GOSWAMI for
Appellant(s) : 1 - 2. 
None for Respondent(s) : 1 -
2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 15/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Counsel
for the appellant sought for and is granted permission to withdraw
the Appeal and Civil Application. Both Appeal and Civil Application
stand dismissed as withdrawn.

(S.J.Mukhopadhaya,
C.J.)

(Akil
Kureshi, J.)

*/Mohandas

   

Top