Gujarat High Court Case Information System
Print
CRA/260/2001 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
REVISION APPLICATION No. 260 of 2001
=========================================================
SHRENIKBHAI
KASTURBHAI - Applicant(s)
Versus
MUKTABEN
MANISHANKER WD/O AMBASHANKER PARSHOTTAMBHAI - Opponent(s)
=========================================================
Appearance
:
MR
VC DESAI for
Applicant(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7,
1.2.8,1.2.9 MR TEJAS P SATTA for Applicant(s) : 1.2.2, 1.2.3, 1.2.4,
1.2.6, 1.2.7,1.2.8
None for Opponent(s) : 1,
MR BM MANGUKIYA
for Opponent(s) : 1.2.1, 1.2.2,1.2.3
RULE SERVED for Opponent(s)
: 1.2.2,1.2.3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 29/04/2010
ORAL
ORDER
Heard
learned advocate Mr.V.C.Desai for the applicants. Mr.Desai seeks
permission to withdraw this matter in pursuance of the amendment
carried out in the Civil Procedure Code, 1908 with a liberty to file
appropriate application before the appropriate Court. Permission as
prayed for is granted with a liberty to file appropriate application
before the appropriate Court. Rule is discharged. Interim relief
granted earlier by this Court to continue upto 18th June,
2010.
It
is needless to say that since the applicants were pursuing the
proceedings by way of this Civil Revision Application, the delay, if
any, in filing the appropriate application before the appropriate
Court may not come in the way of the applicants.
(M.D.Shah,J)
pathan
Top