Gujarat High Court
Vallabhbhai vs Jivraj on 29 September, 2008
Gujarat High Court Case Information System
Print
AO/21620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 216 of 2008
With
CIVIL
APPLICATION No. 7501 of 2008
=========================================================
VALLABHBHAI
MOHANBHAI PATEL - Appellant(s)
Versus
JIVRAJ
MOHANJI THAKOR & 6 - Respondent(s)
=========================================================
Appearance
:
MR
DHIRAJ M PATEL for
Appellant(s) : 1,
None for Respondent(s) : 1 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 29/09/2008
ORAL
ORDER
Learned
advocate for the appellant seeks permission to withdraw the appeal as
well as Civil Application.
Permission
is granted. The same stands disposed of as withdrawn.
It
will be open for the appellant to file application for expeditious
disposal of the suit which may be considered by the learned Judge
depending on the workload.
(AKIL
KURESHI, J.)
mrpandya*
Top