Gujarat High Court
Patel vs Patel on 24 March, 2011
Gujarat High Court Case Information System
Print
SCA/94020/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 940 of 2009
=========================================================
PATEL
DHARMENDRAKUMAR PRAHLADBHAI - Petitioner(s)
Versus
PATEL
LILAMBEN D/O GOVINDBHAI KACHARDAS - Respondent(s)
=========================================================
Appearance
:
MR
RAKESH R PATEL for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 04/02/2009
ORAL
ORDER
Shri
Rakesh Pate, learned counsel appearing for the petitioner, prays for
withdrawal of this petition with a liberty to file an appeal against
the order passed by the learned lower Court while dealing with the
application preferred under Section 24 of the Hindu Marriage Act.
The
permission is granted. The petition stands disposed of as withdrawn
with aforesaid liberty to the petitioner. The withdrawal of the
present petition shall not come in the way of the petitioner, if he
prefers an appeal challenging the very order.
(C.K.
Buch, J)
Aakar
Top