Gujarat High Court High Court

Ranjitsinh vs Unknown on 1 July, 2008

Gujarat High Court
Ranjitsinh vs Unknown on 1 July, 2008
Bench: S.R.Brahmbhatt
  
	 
	 
	 
	 
	 
	

 
 


	 

CRA/122/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 122 of 2008
 

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

 

RANJITSINH
AAYDANJI GADHAVI & 15 - Applicant(s)
 

Versus
 

PUSHPABEN
MUKUNDCHANDRA THAKAR - Opponent(s)
 

=========================================================
 
Appearance
: 
MS
SONAL D VYAS for
Applicant(s) : 1
- 2, 2.2.1,
2.2.2,
2.2.3,2.2.4 -
3, 3.2.1,
3.2.2,
3.2.3,3.2.4 -
4, 4.2.1,
4.2.2,4.2.3 -
5, 5.2.1,
5.2.2,
5.2.3,5.2.4 -
9, 9.2.1,
9.2.2,
9.2.3,
9.2.4,9.2.5 -
10, 10.2.1,
10.2.2,
10.2.3,10.2.4
- 12, 12.2.1,12.2.2
- 16, 16.2.1,
16.2.2,
16.2.3,
16.2.4,
16.2.5,
16.2.6,16.2.7
 
None
for Opponent(s) : 1, 1.2.1,
1.2.2,
1.2.3,1.2.4
 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 01/07/2008 

 

 
 
ORAL
ORDER

Ms.

Sonal Vyas, learned counsel appearing for applicants seeks permission
to withdraw this application at this stage as the warrant has been
withdrawn. However, she seeks liberty to approach again in case of
difficulty. Such liberty is always available. Permission as sought
for is granted. Matter is dismissed as withdrawn.

(S.R.BRAHMBHATT,
J.)

pallav