Gujarat High Court High Court

Skyron vs Union on 22 October, 2008

Gujarat High Court
Skyron vs Union on 22 October, 2008
Author: D.A.Mehta,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1210220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12102 of 2008
 

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


 

SKYRON
OVERSEAS - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
HASIT DILIP DAVE for Petitioner(s) : 1, 
MR
HARIN P RAVAL for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 22/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

The
learned Advocate for the petitioner seeks permission to withdraw the
petition so as to enable the petitioner to file Rectification
Application against impugned order dated 24.3.2008 (Annexure-H).
Permission to withdraw the petition is granted. The petition stands
rejected as withdrawn.

(D.A.Mehta, J.) (Abhilasha Kumari, J.)

M.M.BHATT

   

Top