Gujarat High Court Case Information System
Print
CAST/6325/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION (STAMP NUMBER) No. 6325 of 2005
In
APPEAL
FROM ORDER No. 88 of 2005
=========================================
THAKORSHRI
DHARMENDRASINHJI RANJITSINHJI PADHIYAR
Versus
KUMARSHRI
DHIRVIRSINHJI RANJITSINHJI PADHIYAR
=========================================
Appearance
:
MR PM BHATT for Applicant
MR
NILESH A PANDYA for
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 29/09/2010
ORAL
ORDER
Mr.P.
M. Bhatt, learned advocate for the applicant has submitted that in
view of the order dated 7th
September, 2005 passed by this Court [Coram: Hon’ble Mr.Justice A. L.
Dave] in Appeal from Order No.88 of 2005, the present application
does not survive. He, therefore, has submitted that the applicant
does not press the present application and seeks permission to
withdraw the same, in view of the order dated 7th
September, 2005 passed by this Court in Appeal from Order No.88 of
2005. Permission as sought for is granted. This application stands
disposed of as not pressed.
[
K. M. THAKER, J. ]
(vijay)
Top