Gujarat High Court High Court

Mahendinagar vs Unknown on 13 July, 2010

Gujarat High Court
Mahendinagar vs Unknown on 13 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10398/2000	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 10398 of 2000
 

In


 

SECOND
APPEAL No. 76 of 2000
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE M.R. SHAH
 
 
=========================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

MAHENDINAGAR
COOPERATIVE HOUSING SOCIETY - Applicant(s)
 

Versus
 

IBRAHIMBHAI
KALUBHAI DABHOIWALA - Opponent(s)
 

=========================================
 
Appearance : 
MR
AR MAJMUDAR for
Applicant(s) : 1, 
MR MA KHARADI for Opponent(s) : 1, 
MR
RAMNANDAN SINGH for Opponent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 13/07/2010 

 

ORAL
JUDGMENT

Shri
Alpesh Dodiya, learned advocate appearing for Shri A.R. Majmudar,
learned advocate appearing on behalf of the applicant seeks
permission to withdraw the present application. Permission is
granted. The present application is dismissed as withdrawn. Rule is
discharged. Ad-interim relief granted earlier, if any, stands
vacated forthwith. No cost.

(M.R.

SHAH, J.)

siji

   

Top