Gujarat High Court High Court

Vitthalbhai vs Hiraben on 12 November, 2008

Gujarat High Court
Vitthalbhai vs Hiraben on 12 November, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7986/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7986 of 2008
 

 
=========================================================


 

VITTHALBHAI
JECHANDBHAI PATEL - Petitioner(s)
 

Versus
 

HIRABEN
MATHURJI THAKORE & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
SP MAJMUDAR for Petitioner(s) : 1, 
None for
Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 12/11/2008 

 

 
ORAL
ORDER

Shri
P.P. Majmudar, learned advocate for the petitioner has submitted that
against the impugned order appeal under Section 299 of the Indian
Succession Act would be maintainable. He seeks permission to
withdraw the present Special Civil Application with a liberty to file
an appeal against the impugned order. Permission is accordingly
granted. Petition is dismissed as withdrawn with above liberty.

(M.R.SHAH,
J.)

kaushik.

   

Top