Gujarat High Court
Manjulaben vs Mohansinh on 27 December, 2010
Gujarat High Court Case Information System
Print
SCA/1308820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13088 of
2008
=========================================================
MANJULABEN
MOHANSINH RAJ - Petitioner(s)
Versus
MOHANSINH
DAHYABHAI & 6 - Respondent(s)
=========================================================
Appearance
:
MR
TRILOK J PATEL for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1 - 5,5.2.3
MR DN PANDYA for Respondent(s) : 1 - 4.
NOTICE SERVED BY DS
for Respondent(s) : 5.2.1, 5.2.2,5.2.3
UNSERVED-EXPIRED (N) for
Respondent(s) : 6,
UNSERVED-REFUSED (N) for Respondent(s) :
7,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 23/06/2009
ORAL
ORDER
Mr.
Trilok J. Patel, learned Advocate for the petitioner states that he
may be permitted to withdraw the petition so as to enable him to
pursue the remedy available.
Permission
to do so is granted. The petition stands disposed of as withdrawn.
(SMT.
ABHILASHA KUMARI, J.)
Umesh/
Top