Gujarat High Court High Court

– 2 vs Notice on 5 April, 2010

Gujarat High Court
– 2 vs Notice on 5 April, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1204/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1204 of 2010
 

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


 

LAXMANSINGH
KUKARSINGH SIDHU AND ANOTHER
 

Versus
 

KOTAK
MAHINDRA BANK LTD
 

=========================================
 
Appearance : 
MR
HS MULIA for
Petitioner(s) : 1 - 2. 
NOTICE SERVED for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 1, 
MR ANKUR Y OZA for
Respondent(s) : 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 05/04/2010 

 

 
 
ORAL
ORDER

Learned
advocate Mr.Mulia for the petitioners seeks permission to withdraw
this petition as the matter is settled between the parties, to which
other side has no objection. Permission is granted. The petition is
disposed of as withdrawn. Notice is discharged. No costs.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top