Gujarat High Court High Court

Rajubhai vs Dhirubhai on 26 September, 2008

Gujarat High Court
Rajubhai vs Dhirubhai on 26 September, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

AOST/28520/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER-STAMP NUMBER No. 285 of 2008
 

With


 

CIVIL
APPLICATION (STAMP NUMBER) No. 10237 of 2008
 

With


 

CIVIL
APPLICATION No. 10143 of 2008
 

In
APPEAL FROM ORDER-STAMP NUMBER No. 285 of 2008
 

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

 

RAJUBHAI
SOMABHAI MISTRY - Appellant(s)
 

Versus
 

DHIRUBHAI
KESHAVLAL PATEL - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
YV VAGHELA for
Appellant(s) : 1, 
None for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 26/09/2008 

 

 
 
ORAL
ORDER

Learned
advocate for the appellant places on record communication received by
him from the appellant. Under the instructions of the appellant, who
is present in the Court, he stated that issues have been settled
between the parties. He seeks and is granted permission to withdraw
the appeal as well as Civil Applications.

Appeal
from Order as well as Civil Applications stand disposed of as
withdrawn.

(Akil
Kureshi,J.)

(raghu)

   

Top