Gujarat High Court
Rameshbhai vs Vinodbhai on 21 March, 2011
Gujarat High Court Case Information System
Print
SCA/25318/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 25318 of 2007
=========================================================
RAMESHBHAI
GOVIDNBHAI DODIA & 1 - Petitioner(s)
Versus
VINODBHAI
MAVJIBHAI RATHOD & 2 - Respondent(s)
=========================================================
Appearance
:
MR
KISHOR M PAUL for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.S.DAVE
Date
: 04/10/2007
ORAL
ORDER
Shri
K.M.Paul, learned counsel for the petitioners, seeks permission to
withdraw this petition with a view to take up the plea available to
him in accordance with law in the First Appeal pending before this
Court, including the grievance raised in this petition. Permission,
as prayed for, is granted. Accordingly, this Special Civil
Application stands disposed of as withdrawn.
(ANANT
S. DAVE, J.)
*pvv
Top