Gujarat High Court High Court

Rameshkumar vs Swastik on 24 September, 2010

Gujarat High Court
Rameshkumar vs Swastik on 24 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3474/1992	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3474 of 1992
 

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


 

RAMESHKUMAR
MULCHAND JHAVERI - Petitioner(s)
 

Versus
 

SWASTIK
PLASTICS INDUSTRIES & 6 - Respondent(s)
 

======================================
 
Appearance : 
MR
MEHUL H RATHOD for Petitioner(s) : 1, 
RULE UNSERVED for
Respondent(s) : 1 - 2,4 - 5, 7, 
MR MJ THAKORE for Respondent(s) :
3, 
RULE SERVED for Respondent(s) :
6, 
====================================== 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 24/09/2010 

 

ORAL
ORDER

Learned
counsel for the petitioner seeks permission to withdraw the petition.
Permission granted. Petition stands disposed of as withdrawn.
Rule is discharged. Interim relief, if any, stands vacated.

(K.S.Jhaveri,
J.)

*mohd

   

Top