Gujarat High Court Case Information System
Print
FA/4518/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4518 of 2009
With
CIVIL
APPLICATION No. 13086 of 2009
In
FIRST APPEAL No. 4518 of 2009
=========================================================
RAMESHCHANDRA
KANTILAL SHAH - Appellant(s)
Versus
GOVERNMENT
OF INDIA & 18 - Defendant(s)
=========================================================
Appearance
:
MR
JR SHAH for
Appellant(s) : 1,
None for Defendant(s) : 1 -
19.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 15/04/2010
ORAL
ORDER
The
appeal being First Appeal No.4518 of 2009 was by order dated
10/3/2010 dismissed for non prosecution before effective hearing.
The same is restored vide order dated 15/4/2010 passed in Misc. Civil
Application No.740 of 2010.
Now,
learned advocate Mr. J. R. Shah seeks permission to withdraw the
First Appeal as well as the Civil Application.
The
request of learned advocate Mr. Shah to withdraw the First Appeal and
Civil Application is granted. The applicant is permitted to withdraw
the Civil Application as well as the First Appeal. Both the First
Appeal and the Civil Application stand disposed of as withdrawn
before effective hearing.
(K.M.THAKER,
J.)
(ila)
Top