Gujarat High Court
Maniben vs Dharmesh on 25 October, 2010
   Gujarat High Court Case Information System 
  
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	
 
	 
SCA/12543/2010	 1/ 1	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
SPECIAL
CIVIL APPLICATION No. 12543 of 2010
 
 
 
=========================================================
 
MANIBEN
WD/O AMRRBHAI NARANBHAI & 10 - Petitioner(s)
 
Versus
 
DHARMESH
MANILAL PATEL - Respondent(s)
 
=========================================================
 
Appearance
: 
MR
H A SHAH for
Petitioner(s) : 1 - 11. 
None for Respondent(s) :
1, 
=========================================================
 
	  
	 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	
 
 
 
 
Date
: 25/10/2010 
 
 
 
ORAL
ORDER
	Learned
advocate Mr.H.A.Shah appearing for the petitioners submitted that his
clients i.e. the petitioners have instructed him to withdraw the
petition at this stage since the petitioners do not want to prosecute
the petition further at this stage. Therefore in view of the
instruction received by him from his clients i.e. the petitioners, he
has requested for permission to withdraw the petition. The
permission as prayed for is granted. The petition stands disposed of
as withdrawn.
(K.M.THAKER,
J.) 
(ila)
Top