Gujarat High Court High Court

Mahendrabhai vs Thakkar on 22 July, 2008

Gujarat High Court
Mahendrabhai vs Thakkar on 22 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/25781/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 25781 of 2006
 

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

 

MAHENDRABHAI
MANILAL THAKKAR - Petitioner(s)
 

Versus
 

THAKKAR
HASUBHAI CHUNILAL & 10 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ASHISH M DAGLI for
Petitioner(s) : 1, 
MR PN BAVISHI for Respondent(s) : 1, 
None
for Respondent(s) : 2 - 3, 3.2.1,3.2.2 -
11. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 22/07/2008 

 

 
 
ORAL
ORDER

Shri
Ashish Dagli, learned advocate appearing on behalf of the petitioner
seeks permission to withdraw the present Special Civil Application,
as, according to the petitioner, the application submitted by the
petitioner before the trial court was for raising preliminary issue
and petitioner proposes to make submission at the time of trial
and/or framing of the issues. Without expressing any opinion with
respect to the same, the petitioner is permitted to withdraw the
present Special Civil Application. The petition is dismissed as
withdrawn. Notice is discharged with no order as to costs. Interim
relief, if any, granted earlier shall stand vacated.

(
M.R. SHAH, J. )

syed/

   

Top