Gujarat High Court Case Information System
Print
CRA/86/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 86 of 2011
=========================================================
LALITABEN
ISWARLAL NAIK & 4 - Applicant(s)
Versus
NATVARLAL
THAKORBHAI DESAI - Opponent(s)
=========================================================
Appearance :
MR
AMIT V THAKKAR for
Applicant(s) : 1 - 5.
MR DAKSHESH MEHTA for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 29/03/2011
ORAL
ORDER
Learned
advocate Mr Amit Thakkar for the petitioner seeks permission to
withdraw this revision application with a request that this Court may
make observation that Civil Court where the suit filed by the
petitioners is pending shall decide the suit un-influenced by the
observations made by the Mamlatdar and the Revisional authority.
Learned
advocate Mr Dakshesh Mehta appearing for the respondent has no
objection if the revision application is permitted to be withdrawn
and observation as prayed for is made.
In
view of above, the revision application stands disposed of as
withdrawn. The trial court shall proceed with the suit filed by the
petitioners in accordance with law un-influenced by the observations
made by Mamlatdar and the revisional authority. It is made clear that
this Court has not considered merits of the case
With
the above observation this application stands disposed of.
(B.N.
Mehta,J.)
mary//
Top