Gujarat High Court
Manoj vs Umesh on 19 April, 2010
Gujarat High Court Case Information System
Print
SCA/13121/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13121 of 2009
=================================================
MANOJ
MOTIBHAI PATEL - Petitioner(s)
Versus
UMESH
NARENDRAPRASAD SHUKLA & 5 - Respondent(s)
=================================================
Appearance
:
MR
MB GANDHI for Petitioner(s)
NOTICE SERVED for Respondent(s) : 1 -
6.
MR MAULIK G NANAVATI for Respondent(s) : 1,
MR DJ BHATT for
Respondent(s) : 2,
MR PR THAKKAR for Respondent(s) : 3,5 - 6.
MR
PV HATHI for Respondent(s) :
4,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 19/04/2010
ORAL
ORDER
MR.M.B.
Gandhi, learned advocate for the petitioner places on record a photo
copy of the withdrawal purshis filed in Special Civil Suit No.303 of
2009 along with a copy of exh.47 and the order passed below that
whereby the suit is permitted to be withdrawn as having been settled
between the parties. In view of withdrawal of the Special Civil Suit
itself the present Special Civil Application does not survive. The
same is disposed of accordingly. Notice is discharged.
(RAVI
R. TRIPATHI, J.)
karim
Top