Gujarat High Court High Court

Amarnath vs Bharat on 5 March, 2010

Gujarat High Court
Amarnath vs Bharat on 5 March, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1876/2002	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1876 of 2002
 

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

AMARNATH
TRANSPORT COMPANY, MR.BHARATBHAI R.PANDYA-A SOLE - Petitioner
 

Versus
 

BHARAT
SANCHAR NIGAM LIMITED & 2 - Respondents
 

====================================== 
Appearance
: 
MR
DC DAVE for Petitioners. 
MR KETAN A DAVE for Respondents.
 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 05/03/2010 
ORAL ORDER

Mr.

Ketan A. Dave, learned advocate appearing for the respondent states
that the respondent is going to withdraw the impugned notice which is
challenged in the present petition with a liberty to take appropriate
legal proceedings.

On
the basis of this statement, Mr. Viral Dave, learned advocate
appearing for Mr. D. C. Dave for the petitioner seeks permission to
withdraw this petition. Permission as prayed for is granted. This
petition is accordingly disposed of as withdrawn. Rule discharged
without any order as to costs.

Liberty
is reserved to the petitioner to revive this petition in case the
respondent does not withdraw the impugned notice. If any fresh
action is taken and if it goes contrary to the petitioner, it is open
for the petitioner to challenge the same before the appropriate
Forum.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top