Gujarat High Court
Mitalben vs Bupatsinh on 10 May, 2010
Gujarat High Court Case Information System Print CA/913/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR DIRECTION No. 913 of 2010 In FIRST APPEAL No. 2343 of 2008 ========================================================= MITALBEN KETANBHAI PANCHASRA - Petitioner(s) Versus BUPATSINH RAHUBHA ZALA & 3 - Respondent(s) ========================================================= Appearance : MR BHARAT V SHAH for Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3 None for Respondent(s) : 1, MS HINA DESAI for Respondent(s) : 2, MS MONALI BHATT, ASST.GOVERNMENT PLEADER for Respondent(s) : 3, MR MAULIK J SHELAT for Respondent(s) : 4, ========================================================= CORAM : HONOURABLE MR.JUSTICE BHAGWATI PRASAD and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 10/05/2010 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Learned
counsel for the applicant wants to withdraw this application. Prayer
is granted. Application stands dismissed as withdrawn.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top