Gujarat High Court High Court

Nathubha vs Vanrajsinh on 22 July, 2011

Gujarat High Court
Nathubha vs Vanrajsinh on 22 July, 2011
Author: Rajesh H.Shukla,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8301/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SPECIAL
CIVIL APPLICATION No. 8301 of 2011
 

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


 

NATHUBHA
MADHAVSANG JADEJA - Petitioner(s)
 

Versus
 

VANRAJSINH
DILUBHA JETHWA & 5 - Respondent(s)
 

=======================================================
Appearance : 
MR
VIVEK N MAPARA for Petitioner(s) : 1, 
None for Respondent(s) : 1 -
6. 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

Date
: 22/07/2011
 

ORAL
ORDER

The
present petition has been filed by the petitioner under Article 226
of the Constitution
of India as well as under Order 7, Rule 11 of
the Civil
Procedure Code for the prayer that appropriate writ,
order or direction may be issued quashing and setting aside the order
passed below Exh.18 in Regular Civil Suit No.307 of 2010 by the
Learned Civil Judge, Jamnagar dated 18.04.2011.

Learned
counsel, Mr.Mapara for the petitioner seeks permission to withdraw
the present petition. Permission is granted. This petition stands
disposed of as withdrawn.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top