Gujarat High Court
Kamlesh vs Authorized on 4 July, 2011
Gujarat High Court Case Information System
Print
SCA/7209/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7209 of
2011
=================================================
KAMLESH
R SHAH - Petitioner(s)
Versus
AUTHORIZED
OFFICER OF BANK OF BARODA - Respondent(s)
=================================================
Appearance :
MR
ROHIT N PATEL for Petitioner(s) : 1,
None for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 04/07/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Ms.
Meena Vyas states that she has been instructed by Mr. Rohit N. Patel,
learned counsel for the petitioner, not to press the present writ
petition, as the matter is now covered by the decision of this Court.
In view of such submission, no other order is required to be passed.
The Special Civil Application stands disposed of as not pressed.
(S.J.
MUKHOPADHAYA, C.J.)
(J.B.
PARDIWALA, J.)
[sn
devu] pps
Top