Gujarat High Court
Patel vs Patel on 14 July, 2008
Bench: Ks Jhaveri
SA/124/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 124 of 2008
=========================================================
PATEL
GEETABEN W/O PATEL VIRENDRAKUMAR RAMANLAL - Appellant(s)
Versus
PATEL
VIRENDRAKUMAR RAMANLAL - Defendant(s)
=========================================================
Appearance
:
MR
DIPAK R DAVE for
Appellant(s) : 1,
MR MANISH P MEHTA
for Appellant(s) : 1,
MR
YF MEHTA for
Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 14/07/2008
ORAL
ORDER
Mr.
Dipak R. Dave, learned counsel for the appellant, states that in
order to enable him to file Revision Application before the appellate
Court, he may be permitted to withdraw this Appeal. Permission as
prayed for, is granted. The learned counsel for the appellant shall
file the Revision Application before the appellate Court, within a
period of 15 days from today. The appeal stands disposed of as
withdrawn. Notice is discharged.
[K.S.
JHAVERI, J.]
/phalguni/