Gujarat High Court
Madhukanta vs Ramubhai on 4 July, 2008
Bench: Abhilasha Kumari
CA/4263/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR BRINGING HEIRS No. 4263 of 2008 In SPECIAL CIVIL APPLICATION No. 5861 of 2008 ========================================================= MADHUKANTA BHAGUBHAI CHAUDHRI - Petitioner(s) Versus RAMUBHAI VIRSINGBHAI CHAUDHRI & 1 - Respondent(s) ========================================================= Appearance : MR PM VYAS for Petitioner(s) : 1, None for Respondent(s) : 1 - 2. ========================================================= CORAM : HON'BLE SMT. JUSTICE ABHILASHA KUMARI Date : 04/07/2008 ORAL ORDER
Mr.P.M.Vyas,
learned counsel for the applicant prays that he may be permitted to
withdraw the civil application with liberty to file a fresh one on
the same cause of action. Permission as prayed for is granted.
Civil
Application is disposed of as above.
The
registry may return the original documents annexed to the civil
application to the learned counsel for the applicant and replace them
with xerox copies.
(SMT.
ABHILASHA KUMARI, J.)
(ila)