Gujarat High Court
====================================== vs Mr on 12 May, 2010
Gujarat High Court Case Information System
Print
LPA/1167/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1167 of 2010
In
SPECIAL
CIVIL APPLICATION No. 12769 of 2009
With
CIVIL
APPLICATION No. 5258 of 2010
======================================
VINAY
KELAVNI MANDAL - PRESIDENT TRUSTEE AND ANOTHER
Versus
RASIKLAL
HIRJIBHAI MANDAVIA AND OTHERS
======================================
Appearance
:
MR BS PATEL for Appellants.
MR
KANAK K VAGHELA for Respondent Nos.1 - 3.
MR VIRAT G POPAT for
Respondent Nos.1 - 6.
MR NJ SHAH, AGP for Respondent Nos.7,8,
9.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 12/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
After
arguing at length, learned counsel, Mr.B.S.Patel sought permission to
withdraw the appeal with a view to file appellant’s own petition, if
so advised, in respect of closure of their school or alleged forced
closure of the school. Permission being granted, appeal as well as
Civil Application are disposed as withdrawn.
(D.H.Waghela,
J.)
(M.D.Shah,
J.)
*malek
Top