Gujarat High Court
– 2 vs Notice on 5 April, 2010
Gujarat High Court Case Information System
Print
SCA/1204/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1204 of 2010
=========================================
LAXMANSINGH
KUKARSINGH SIDHU AND ANOTHER
Versus
KOTAK
MAHINDRA BANK LTD
=========================================
Appearance :
MR
HS MULIA for
Petitioner(s) : 1 - 2.
NOTICE SERVED for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 1,
MR ANKUR Y OZA for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 05/04/2010
ORAL
ORDER
Learned
advocate Mr.Mulia for the petitioners seeks permission to withdraw
this petition as the matter is settled between the parties, to which
other side has no objection. Permission is granted. The petition is
disposed of as withdrawn. Notice is discharged. No costs.
(Ravi
R.Tripathi, J.)
*Shitole
Top