Gujarat High Court
Pravinchandra vs Karmacharinagar on 2 August, 2011
Gujarat High Court Case Information System
Print
SCA/15382/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15382 of 2010
=========================================
PRAVINCHANDRA
M VYAS - Petitioner(s)
Versus
KARMACHARINAGAR
CO-OPERATIVE HOUSING SOCIETY LIMITED & 1 - Respondent(s)
=========================================
Appearance :
NOTICE
SERVED for
Petitioner(s) : 1,PARTY-IN-PERSON for Petitioner(s) : 1,
None for
Respondent(s) : 1 - 2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 02/08/2011
ORAL
ORDER
Heard
the petitioner – party-in-person.
It
is submitted by the petitioner – party – in –
person that the matter is fixed before the Trial Court somewhere in
September, 2011 and so he does not press present petition at this
stage.
In
view of above, the petition is disposed of as not pressed.
[M.D.Shah,
J.]
satish
Top