Gujarat High Court
Minaben vs Taraben on 28 October, 2010
Gujarat High Court Case Information System
Print
CA/9581/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 9581 of 2010
In
CIVIL
REVISION APPLICATION (STAMP NO.) No. 95 of 2010
=========================================
MINABEN
MUKESHBHAI MEHTA & 2 - Petitioner(s)
Versus
TARABEN
RATIBHAI PUNATAR & 27 - Respondent(s)
=========================================
Appearance
:
MR DIVYESH
A JOSHI for
Petitioner(s) : 1 - 3.
RULE UNSERVED for Respondent(s) : 1 - 10,
14,18 - 22,24 - 25, 28,
RULE NOT RECD BACK for Respondent(s) : 11
- 13, 13.2.2, 13.2.3, 13.2.4, 23,
None for Respondent(s) :
13,
UNSERVED-EXPIRED (R) for Respondent(s) : 15,
Bhaskar P.
TANNA ASSOCIATES for Respondent(s) : 16 - 17, 26,
- for
Respondent(s) : 0.0.0
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 28/10/2010
ORAL
ORDER
Learned
advocate Mr Joshi for the applicant under instructions does not
press this application and seeks permission to withdraw the same.
Hence, the application stands disposed of as withdrawn. Rule is
discharged.
In
view of the fact that the delay condonation application stands
withdrawn the substantive proceedings being Civil Revision
Application St.No. 95 of 2010 also stands disposed of.
(B.N.
Mehta,J.)
mary//
Top