Gujarat High Court High Court

Vinodbhai vs Rameshbhai on 19 January, 2010

Gujarat High Court
Vinodbhai vs Rameshbhai on 19 January, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2761/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2761 of
2009 
=========================================================

 

VINODBHAI
MOHANBHAI PATEL - Petitioner(s)
 

Versus
 

RAMESHBHAI
MOHANBHAI PATEL & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS.P
J.JOSHI for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 19/01/2010 

 

 
ORAL
ORDER

Ms.

P.J. Joshi, learned counsel for the petitioner states, that she has
received oral instructions from the petitioner that the disputes have
been settled between the parties and the petition be withdrawn. She
has, therefore, prayed that permission to withdraw the petition be
granted.

Upon
the above statement being made, by the learned counsel for the
petitioner, permission to withdraw the petition is granted. The
petition is disposed of, as withdrawn.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top