Gujarat High Court High Court

Manjibhai vs Jethurbhai on 1 February, 2010

Gujarat High Court
Manjibhai vs Jethurbhai on 1 February, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/779/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 779 of
2010 
=========================================================

 

MANJIBHAI
MADHABHAI DABHI & 4 - Petitioner(s)
 

Versus
 

JETHURBHAI
BHIMBHAI DHADHAL (KATHI DARBAR) - Respondent(s)
 

=========================================================
 
Appearance
: 
MRHARSHADKPATEL
for
Petitioner(s) : 1 - 5. 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 01/02/2010 

 

ORAL
ORDER

After
arguing the matter for some time, when the Court is not inclined to
grant the prayers made therein, Mr. Harshad K. Patel, learned Counsel
for the petitioners, prays that he may be permitted to withdraw the
petition, with a view to approach the appropriate Court.

Permission
to withdraw the petition is granted. The petition is disposed of as
withdrawn.

(SMT.

ABHILASHA KUMARI, J.)

Umesh/

   

Top