Gujarat High Court
Shivganga vs Goswami on 19 April, 2011
Gujarat High Court Case Information System
Print
SCA/4831/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4831 of 2011
=========================================================
SHIVGANGA
REALTY PVT LTD - THROUGH DIRECTOR - Petitioner(s)
Versus
GOSWAMI
ICHHABEN LAXMANPURI & 13 - Respondent(s)
=========================================================
Appearance :
MR
UNMESH SHUKLA for MR MANAV A MEHTA for Petitioner(s) : 1,
None for
Respondent(s) : 1 -
14.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 19/04/2011
ORAL
ORDER
Mr.
Mehta, learned counsel for the petitioner seeks permission to
withdraw this petition with a liberty to prefer an appeal before the
lower appellate Court. Permission is granted. The petition stands
disposed of as withdrawn.
It
is, however, observed that if an appeal is preferred by the
petitioner, the lower appellate Court is directed to dispose of the
same within a period of three months from the date of filing of the
appeal. It will be open for the petitioner to raise all the
contentions which are raised in this petition at appropriate stage.
[K.S.
JHAVERI, J.]
/phalguni/
Top