Gujarat High Court High Court

Maiyuddin vs Unknown on 2 September, 2011

Gujarat High Court
Maiyuddin vs Unknown on 2 September, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1039/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR ORDERS No. 1039 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 3102 of 2005
 

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

 

MAIYUDDIN
DAUDBHAI VAGHELA & 1 - Applicant(s)
 

Versus
 

JITENDRA
MULJIBHAI DALWADI & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
CHIRAG B PATEL FOR MR BS PATEL
for
Applicant(s) : 1 - 2. 
None for Opponent(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4, 1.2.5,1.2.6 - 2, 2.2.1,2.2.3 - 4. 
MR RASHESH
RINDANI, ASSTT.GOVT. PLEADER for Opponent(s):3-4
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 02/09/2011 

 

ORAL
ORDER

Mr.Chirag
B. Patel, learned advocate for Mr.B.S.Patel, learned advocate for the
applicants, states that he may be permitted to withdraw the present
application with a view to commencing appropriate proceedings before
the appropriate Court.

Without
expressing any opinion regarding the commencement of proceedings, if
any, as stated by the learned advocate for the applicants, permission
to withdraw the application is granted.

The
application is disposed of as withdrawn.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top