Gujarat High Court
Rajkot vs T on 24 June, 2011
Gujarat High Court Case Information System
Print
SCA/5153/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5153 of 2009
=========================================================
RAJKOT
NAGARIK SAHAKARI BANK LTD - Petitioner(s)
Versus
T
KING & 5 - Respondent(s)
=========================================================
Appearance
:
MR
JR SHAH for
Petitioner(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
3,5 - 6.
RULE SERVED for Respondent(s) : 1 - 6.
TANNA
ASSOCIATES for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 24/06/2011
ORAL
ORDER
Learned
advocate for the petitioner seeks permission to withdrawn this
petition. Permission as sought for is granted. The matter is disposed
of as withdrawn.
Rule
is discharged. Interim relief, if any, stands vacated.
[S.R.BRAHMBHATT,
J.]
..mitesh..
Top