Gujarat High Court High Court

Kalavatiben vs Global on 10 August, 2010

Gujarat High Court
Kalavatiben vs Global on 10 August, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

AO/209/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

APPEAL
FROM ORDER No. 209 of 2010
 

With


 

CIVIL
APPLICATION No. 7417 of 2010
 

In
APPEAL FROM ORDER No. 209 of 2010
 

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


 

KALAVATIBEN
(KALABEN) LALJIBHAI RABARI & 1 - Appellant(s)
 

Versus
 

GLOBAL
ELECTRICAL FACTORY (INDIA) LTD THROUGH SATYANARAY & 2 -
Respondent(s)
 

=================================================
 
Appearance : 
MR
NK MAJMUDAR for Appellant(s) : 1 - 2, 2.2.1, 2.2.2,2.2.3  
None for
Respondent(s) : 1 -
3. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 10/08/2010 

 

COMMON
ORAL ORDER

Heard
learned advocate for the appellants.

Learned
advocate for the appellants seeks permission to withdraw this appeal
with a view to file the appeal before the court having jurisdiction.

Permission,
as prayed for, is granted.

Accordingly,
this Appeal From Order stands disposed of as withdrawn.

In
view of the order passed in Appeal From Order, no order on Civil
Application for stay and accordingly it stands disposed of.

[Anant
S. Dave, J.]

*pvv

   

Top