Gujarat High Court
Lavangikaben vs Keshavlal on 13 October, 2008
Gujarat High Court Case Information System
Print
CA/11364/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11364 of 2006
In
LETTERS
PATENT APPEAL (STAMP) No. 1616 of 2006
In
FIRST APPEAL No. 61 of 1987
======================================
LAVANGIKABEN
DAUGHTER OF PRANLAL MEHTA & 1 - Petitioner(s)
Versus
MANGUBEN
WIFE OF GORDHANDAS
KESHAVLAL
KHAMAR & 2 - Respondent(s)
======================================
Appearance :
MR
AJ DESAI for Petitioner(s) : 1 - 2.
NANAVATI ASSOCIATES for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 13/10/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Learned
counsel appearing for the appellant seeks permission to withdraw the
Appeal and Civil Application. Permission as sought for is granted.
Appeal and the Civil Application stand disposed of as withdrawn.
(K.S.
Radhakrishnan, C.J.)
(Akil
Kureshi, J.)
*/Mohandas
Top