Gujarat High Court
Najbhai vs Hirkuben on 2 August, 2010
Gujarat High Court Case Information System
Print
SCA/1414/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1414 of 2009
=================================================
NAJBHAI
SELARBHAI - Petitioner(s)
Versus
HIRKUBEN
SHARDULBHAI - Respondent(s)
=================================================
Appearance :
MR
KI KAZI for MR PURVISH J MALKAN for Petitioner(s) : 1,
NOTICE
SERVED for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 02/08/2010
ORAL
ORDER
Mr.
K.I.Kzai, learned advocate for the petitioner, on instructions,
states that the parties have arrived at outside court settled and
seeks permission to withdraw this petition.
Permission,
as prayed for, is granted.
This
petition stands disposed of as withdrawn.
Notice
discharged. Ad-interim relief, if any, stands vacated forthwith.
[Anant
S. Dave, J.]
*pvv
Top