Gujarat High Court Case Information System
Print
MCA/997/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR TRANSFER No. 997 of 2011
=========================================================
VIKRAMBHAI
PUNJABHAI PALKHIWALA - Applicant(s)
Versus
KALA
COLONY COOPERATIVE HOUSING SOCIETY LIMITED & 3 - Opponent(s)
=========================================================
Appearance
:
MR
SALIL M THAKORE for
Applicant(s) : 1,
None for Opponent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 02/05/2011
ORAL
ORDER
1. The
present application has been moved under Section 24 of the Code of
Civil Procedure seeking transfer of Civil Suit No.420 of 2010 pending
before the Court of learned Principal Civil Judge, Ahmedabad (Rural).
2. Learned
advocate Ms.Megha Jani, on instructions, states that the said suit,
sought to be transferred, has already been dismissed by the said
Court in view of the application made under Order 7 Rule 11. Under
the circumstances, she seeks permission to withdraw the present
application with a liberty to file fresh Misc. Civil Application, in
case of difficulty.
3. Permission,
as sought for, is granted. The application stands disposed of as
withdrawn.
(BELA
TRIVEDI, J.)
Hitesh
Top