Gujarat High Court
Mahendralal vs Dhirajben on 4 October, 2010
Gujarat High Court Case Information System
Print
SA/121/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 121 of 1994
=========================================
MAHENDRALAL
M PAREKH 3RD SPECIAL LAND ACQUISITION & 1 - Appellant(s)
Versus
DHIRAJBEN
JAMNADAS & ORS & 3 - Defendant(s)
=========================================
Appearance
:
MR VIRAL V
DAVE for
Appellant(s) : 1 - 2.
NOTICE UNSERVED for Defendant(s) : 1 - 2,
2.2.6,4.2.2
None for Defendant(s) : 2 - 4.
NOTICE SERVED for
Defendant(s) : 2.2.1, 2.2.2, 2.2.4,2.2.5 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 04/10/2010
ORAL
ORDER
Learned
advocate Mr Viral V. Dave, under the instructions of the appellant,
seeks permission to withdraw this Second Appeal. Permission as
prayed for is granted. Second Appeal stands disposed of as
withdrawn. Interim relief if any stands vacated.
(B.N.
Mehta,J.)
mary//
Top