Gujarat High Court Case Information System
Print
SCA/3057/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3057 of 2008
With
SPECIAL
CIVIL APPLICATION No. 3058 of 2008
=========================================================
MANHARBHAI
GOVINDBHAI & 1 - Petitioner(s)
Versus
MANUBEN
D/O DAYABHAI KARSANJI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DIPAK C RAVAL for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1, 1.2.1,
1.2.2,1.2.3 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4,2.2.5
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/07/2008
ORAL
ORDER
Mr.Dipak
Raval, learned advocate appearing on behalf of the respective
petitioner seeks permission to withdraw both the petitions with a
liberty to move an appropriate fresh application before the trial
court.
Without
expressing any opinion on merits with respect to the maintainability
of such application, permission is accordingly granted. Both the
petitions dismissed as withdrawn. Still, considering the fact that
the suit is of 1994, the trial court is directed to decide
and dispose of the suit being Special Civil Suit No.171 of 1994 as
expeditiously as possible.
[M.R.
SHAH, J.]
rafik
Top