Gujarat High Court
Union vs Unknown on 29 April, 2010
   Gujarat High Court Case Information System 
  
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	
 
	 
CRA/1150/2001	 1/ 1	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
CIVIL
REVISION APPLICATION No. 1150 of 2001
 
 
 
=========================================================
 
UNION
OF INDIA & 2 - Applicant(s)
 
Versus
 
FATIMABIBI
ABDUL RAZAK FURNITUREWALA - Opponent(s)
 
=========================================================
 
Appearance
: 
MR
KETAN A DAVE for
Applicant(s) : 1 - 3. 
MR JB DASTOOR for Opponent(s) : 1, 
MR
NAVIN N CHAUHAN for Opponent(s) :
1, 
=========================================================
 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE MD SHAH
		
	
 
 
 
 
Date
: 29/04/2010 
 
ORAL
ORDER
	Learned
counsel, Mr.Ketan Dave appearing for the Union of India, on
instructions, submitted that the suit in question has been withdrawn
by the original plaintiff in the trial court. In view of the above,
this revision does not survive and is disposed of accordingly. Rule
is discharged. Interim relief stands vacated.
(M.D.SHAH,J.)
radhan
Top