Gujarat High Court
Sunni vs Pandya on 20 September, 2010
Gujarat High Court Case Information System
Print
CA/6528/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6528 of 2010
In
SPECIAL
CIVIL APPLICATION No. 12594 of 2002
=========================================================
SUNNI
MUSLIM SAMAJ THROUGH MEMBER TAISIM USMANBHAI - Petitioner(s)
Versus
PANDYA
MANISHANKER DHANJIBHAI & 51 - Respondent(s)
=========================================================
Appearance :
MR
YATIN SONI for
Petitioner(s) : 1,
SINGHI & CO for Respondent(s) : 1 - 16,18 -
42.
None for Respondent(s) : 17,
- for Respondent(s) : 0.0.0,
0.0.0,0.0.0
- for Respondent(s) : 0.0.0, 0.0.0, 0.0.0, 0.0.0,
0.0.0, 0.0.0,0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 20/09/2010
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw the present
application with a liberty to file fresh application for fixing the
early date of hearing of Special Civil Application No. 12594 of 2002.
Permission as prayed for is granted. Application stands disposed of
as withdrawn with above liberty.
(K.S.JHAVERI,
J.)
niru*
Top