Gujarat High Court High Court

Savitriben vs Harshwardhan on 14 July, 2011

Gujarat High Court
Savitriben vs Harshwardhan on 14 July, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/123/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 123 of 1997
 

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

 

SAVITRIBEN
MAYARAMBHAI THAKKAR & 1 - Appellant(s)
 

Versus
 

HARSHWARDHAN
DAHYALAL PANDYA & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
ARCHANA R ACHARYA for
Appellant(s) : 1 - 2. 
MR ASHISH M DAGLI for Defendant(s) :
1, 
NOTICE SERVED for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/07/2011
 

ORAL
ORDER

Ms.Archana
Acharya, learned advocate for the appellants, seeks permission of
this Court to withdraw present appeal at this stage with liberty to
approach the trial Court, since according to her there is no threat
to dispossess the appellants.

Permission
as prayed for is granted. The present appeal stands disposed of as
withdrawn with liberty to approach the trial Court. No order as to
costs.

(K.S.

Jhaveri, J)

Aakar

   

Top