Gujarat High Court High Court

Khadi vs Khadi on 9 September, 2010

Gujarat High Court
Khadi vs Khadi on 9 September, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3190/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3190 of 2009
 

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

 

KHADI
GRAMODYOG PRAYOG SAMITI & 1 - Petitioner(s)
 

Versus
 

KHADI
AND VILLAGE INDUSTRIES COMMISSION & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MK VAKHARIA for
Petitioner(s) : 1 - 2. 
RULE SERVED for Respondent(s) : 1 - 3. 
MR
DHAVAL D VYAS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 09/09/2010 

 

 
 
ORAL
ORDER

Heared
learned advocate Ms.Archna Amin with learned advocate
Mr.M.K.Vakharia appearing on behalf of petitioner and learned
advocate Mr.Dhaval D. Vyas appearing on behalf of respondent No.2.
Though, Rule is issued and served to respondent Nos.1 and 3, no
appearance is filed on behalf of respondent Nos. 1 and 3.

Today,
when the matter is taken-up for hearing, learned advocate Ms.Archana
Amin has placed on record a letter dated 31.08.2010 addressed to
the learned advocate Mr.M.K.Vakharia by one Mr.Vijay Bahadursinh,
Secretary Khadi Gramudyog Prayog Samiti, Gandhi Ashram, Ahmedabad to
withdraw present petition as matter is settled between the parties
outside the Court. Therefore, letter dated 31.08.2010 is placed on
record. Present petition is disposed of as withdrawn.

Rule
is discharged.

Ad-interim
relief, if any, stands vacated.

[H.K.RATHOD,
J.]

..mitesh..

   

Top