Gujarat High Court High Court

Kotak vs Western on 3 May, 2010

Gujarat High Court
Kotak vs Western on 3 May, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/159/2007	 2/ 2	ORDER 
 
 

	

 

N
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 159 of 2007
 

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

KOTAK
MAHINDRA BANK LIMITED - Petitioner(s)
 

Versus
 

WESTERN
INDIA CERAMICS PRIVATE LIMITED - Respondent(s)
 

=========================================
 
Appearance : 
MR
NAVIN K PAHWA for
Petitioner(s) : 1, 
MR ASHOK L SHAH for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 03/05/2010 

 

 
ORAL
ORDER

1. Number
of submissions have been made by learned advocates appearing for the
respective parties. During the course of hearing, Shri Pahwa, learned
advocate appearing on behalf of the petitioner has requested to
permit the petitioner to withdraw the present petition as petitioner
proposes to approach the Debts Recovery Tribunal / appropriate Forum
by way of suit against the respondent, alleged guarantors.

2. Under
the circumstances, without further entering into the merits of the
case and/or expressing anything on merits in favour of either
parties, and without expressing anything on merits with respect to
entertainability and/or maintainability of suit to be filed by the
petitioner against the respondent, petitioner is simply permitted to
withdraw the present petitions.

3. The
present petition is dismissed as withdrawn accordingly. Notice is
discharged.

(M.R.

Shah, J.)

*menon

   

Top