Citation : 2021 Latest Caselaw 12652 Guj
Judgement Date : 26 August, 2021
C/SCA/12052/2021 ORDER DATED: 26/08/2021
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 12052 of 2021
==========================================================
MANSUKHBHAI BHAGVANJIBHAI AMRUTIYA
Versus
CHETAN MANSUKHBHAI AMRUTIYA
==========================================================
Appearance:
MR RM PARMAR(591) for the Petitioner(s) No. 1
for the Respondent(s) No. 1,2,3,4
==========================================================
CORAM:HONOURABLE MR. JUSTICE A.G.URAIZEE
Date : 26/08/2021
ORAL ORDER
Heard Mr.R.M. Parmar, learned advocate for the petitioner.
Mr.Parmar, learned advocate seeks permission to withdraw the present petition with liberty to challenge the judgment and order dated 9.6.2021 by preferring an appeal before the Lower Appellate Court.
Permission as prayed for is granted. The petition stands disposed of as withdrawn with liberty to prefer an appeal before the Lower Appellate Court to challenge the impugned judgment and order of the trial Court.
(A.G.URAIZEE, J) ALI
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!