Gujarat High Court High Court

Vikas vs Union on 1 August, 2008

Gujarat High Court
Vikas vs Union on 1 August, 2008
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

ST/475220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

STAMP
NUMBER (SPL.C.A.) No. 4752 of 2008
 

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

VIKAS
SHIPPING CORPORATION & 1 - Petitioners
 

Versus
 

UNION
OF INDIA & 3 - Respondents
 

====================================== 
Appearance
: 
MR BHARAT T RAO for
Petitioners. 
None for
Respondents. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 01/08/2008 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

Mr.

G. N. Prajapati, learned advocate appearing for Mr. B. T. Rao for the
petitioner seeks permission to withdraw this petition. Permission as
prayed for is granted. This petition is, therefore, disposed of as
withdrawn.

					Sd/-				  Sd/-
 

				[K. A. PUJ, J.]		[B.
N. MEHTA, J.]
 

 


 

 


 

 


 

 


 

 


 

Savariya 


    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top