Gujarat High Court
Shaktisinh vs Valjibhai on 27 August, 2008
Gujarat High Court Case Information System
Print
AO/278/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 278 of 2008
With
CIVIL
APPLICATION No. 10028 of 2008
In
APPEAL
FROM ORDER No. 278 of 2008
=========================================================
SHAKTISINH
AMARSINH JADEJA - Appellant(s)
Versus
VALJIBHAI
NARANBHAI PATEL & 6 - Respondent(s)
=========================================================
Appearance
:
MR
ANSHIN H DESAI for
Appellant(s) : 1,
None for Respondent(s) : 1 - 6.
- for
Respondent(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 27/08/2008
ORAL
ORDER
Shri
Anshin Desai, learned advocate for the appellant under the
instructions from his client seeks permission to withdraw the present
Appeal from Order and Civil Application for interim stay. Permission
is granted. Appeal from Order is dismissed as withdrawn.
Consequently, Civil Application is also dismissed as withdrawn.
(M.R.
Shah, J.)
Kaushik
Top