Gujarat High Court High Court

Rameshkumar vs Chandulal on 18 February, 2011

Gujarat High Court
Rameshkumar vs Chandulal on 18 February, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5723/1996	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5723 of 1996
 

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

RAMESHKUMAR
RAMANIKLAL KAPADIA - Petitioner(s)
 

Versus
 

CHANDULAL
LAXMICHAND GOPANI & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR PRAVIN
PANCHAL for MR PRAKASH K JANI for
Petitioner(s) : 1, 
RULE UNSERVED for Respondent(s) : 1 -
2. 
GOVERNMENT PLEADER for Respondent(s) :
3, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 18/02/2011 

 

 
ORAL
ORDER

1. Shri
Pravin Panchal, learned advocate appearing on behalf of petitioner,
under the instruction from his client, seeks permission to withdraw
the present petition. He has produced on record the communication
from the petitioner to withdraw the present petition, which is
directed to be on record.

2. In
view of the above, present petition is dismissed as withdrawn. Rule
discharged. Ad-interim relief granted earlier stands vacated
forthwith. No costs.

(M.R.

Shah, J.)

*menon

   

Top