Gujarat High Court High Court

Prajapati vs Prabhaben on 8 September, 2011

Gujarat High Court
Prajapati vs Prabhaben on 8 September, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13500/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13500 of 2011
 

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

 

PRAJAPATI
JIVAN SUDHARAK MANDAL & 2 - Petitioner(s)
 

Versus
 

PRABHABEN
NARANBHAI GORVADIYA & 10 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BD KARIA FOR BHARGAV KARIA & ASSO
for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 08/09/2011  
ORAL ORDER

Mr.B.D.Karia,
learned advocate for Bhargav Karia & Associates, learned counsel
for the petitioner states that he may be permitted to withdraw the
petition, with a view to approaching the concerned Court with a
request for expediting the proceedings.

Permission
to withdraw the petition, is granted.

The
petition is disposed of, as withdrawn.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top