Gujarat High Court High Court

M/S vs M/S on 5 April, 2010

Gujarat High Court
M/S vs M/S on 5 April, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/20/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 20 of 2010
 

 
 
=================================================
 

M/S
ARIHANT CERAMICS, THROUGH PARTNER, DILIPBHAI HARILAL - Appellant(s)
 

Versus
 

M/S
ANCHOR CERAMICS & 5 - Respondent(s)
 

=================================================
 
Appearance
: 
MR
AJ SHASTRI for Appellant(s) : 1, 
MR SATYEN B RAWAL for
Respondent(s) : 1 -
6. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 05/04/2010 

 

 
ORAL
ORDER

The
present Appeal From order is filed by M/s Arihant Ceramics through
its partner, Dilipbhai Harilal Shah being aggrieved by order passed
below exh.6 in Special Civil Suit No.13 of 2009 which was rejected by
the learned Principal Senior Civil Judge, Surendranagar by order
dated 31.08.2009.

2. Today,
when the matter was called out, learned advocate Mr.Shastri apprises
the Court, on receiving information from learned advocate Mr.Satyen
B. Rawal for respondents, that the property in question is already
sold by the defendants to one Shri Jayantilal Valji Kotecha. That
being so, he seeks permission to withdraw this Appeal From order with
a liberty to take appropriate action in the matter. Permission is
granted. The Appeal From Order is disposed of as withdrawn.

(RAVI
R. TRIPATHI, J.)

karim

   

Top