Gujarat High Court
Vohra vs Ishwarbhai on 4 April, 2011
Gujarat High Court Case Information System
Print
CA/4401/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 4401 of 2011
In
SPECIAL
CIVIL APPLICATION No. 12847 of 2010
=========================================================
VOHRA
UMARGANI KARIMBHAI & 4 - Petitioner(s)
Versus
ISHWARBHAI
MANGALBHAI CHAVDA & 3 - Respondent(s)
=========================================================
Appearance
:
MR
BS PATEL for
Petitioner(s) : 1 - 5.
None for Respondent(s) : 1 - 2, 2.2.1,2.2.2
- 3, 3.2.1,3.2.2 - 4.
MR ATIT D THAKORE for Respondent(s) : 1.2.1,
1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 04/04/2011
ORAL
ORDER
Mr.B.S.
Patel, learned advocate appearing on behalf of the applicants seek
permission to withdraw the present application as the applicants
propose to prefer appropriate application for fixing early hearing
of the main petition being Special Civil Application No. 12847
of 2010.
Permission
as prayed for is granted. Present application is dismissed as
withdrawn with above liberty. As and when such an application is
made, the same shall be considered in accordance with law and on
merits.
[M.R.
SHAH, J.]
rafik
Top